Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Karnataka - Section

Section 3 in The Karnataka Legislature Salaries, Pensions And Allowances Act, 1956

3. Salaries and sumptuary allowances of Chairman and Speaker.

(1)There shall be paid to the Chairman a salary of [[fifty thousand rupees] [Substituted by Act 18 of 2015 w.e.f. 30.04.2015]] per mensem and a sumptuary allowance of [[three lakhs rupees] [Substituted by Act 18 of 2015 w.e.f. 30.04.2015]] per annum.
(2)There shall be paid to the Speaker a salary of [[fifty thousand rupees] [Substituted by Act 18 of 2015 w.e.f. 30.04.2015]] per mensem and a sumptuary allowance of [[three lakhs rupees] [Substituted by Act 18 of 2015 w.e.f. 30.04.2015]] per annum.