1996 INSC 1455 SUPREME COURT OF INDIA Union of India (UOI) Vs. Kameshwar Prasad (S.C.Agrawal and G.T.Nanavati JJ.) 08.10.1996 ORDER The Text below is only a summarized version of the order pronounced Whether extra departmental agent in Government Department who was put off duty is entitled for allowance when proceedings is pending against him. Under Rule 9 (3) such employee is not entitled to any allowance for period which his kept off duty. Supreme Court held that departmental employee not entitled for any allowance.