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] [Section 24] [Entire Act]

State of Andhra Pradesh - Subsection

Section 24(ii) in Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Archakasand other Office holders and Servants Qualifications and Emoluments Rules, 1987

(ii)Every Archaka required to undergo training shall be paid stipend which shall not be less than the emoluments payable to the lowest grade Archaka. In the case of any other office holder or servant required to undergo training shall be paid a stipend which shall not be less than the emoluments payable to that post in Schedule-III.