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 Punjab - Section

Section 6A in The Salaries and Allowances of Deputy Ministers, Punjab Act, 1956

6A. [ Salaries and allowances of Chief Parliamentary Secretary and Parliamentary Secretary.] [Inserted by Punjab Act 25 of 1978.]

- The Chief Parliamentary Secretary and the Parliamentary Secretary shall be entitled to the same salary, allowances, amenities and privileges as are admissible to a Deputy Minister under this Act.