[Cites 0, Cited by 0]
[Section 33B]
[Entire Act]
Union of India - Subsection
Section 33B(1) in The Coal Mines Provident Fund Scheme
| Contribution | Rate of administrative charge | |
| (i) | Provident Fund contribution payable for any periodupto the 17th July 1955. | Five per centum of the total amount of member's andemployer's contributions. |
| (ii) | Provident Fund contribution payable for any period[between the 18th July, 1955 and the 30th Sept., 1962] [Substituted and inserted vide G.S.R. 1173 dated 1.9.1962.]. | Three per centum of the total amount of member'sand employer's contributions. |
| (iii) | Provident Fund contribution payable for any period[between the 1st October, 1962 and 31st January, 1963] [The words 'after the 30th September, 1962' substituted vide G.S.R. 1428 dated 26.8.1963.] | Two and half per centum of the total amount ofmember's and employer's contributions. |
| (iv) [ [Clause (iv) inserted vide G.S.R. 147 dated 18.1.1963.] | Provident Fund contribution[not including thevoluntary contribution by members in excess of their compulsorycontribution prescribed in Table - V under sub-paragraph(1) ofparagraph 27] [Added vide G.S.R. 1063 dated 6.6.1963.]payable for any period after the 31st January, 1963[but before the 1st June, 1973] [Inserted vide Notification No. R-11013(2)/73-PF I(i) dated 8.5.73.]. | Two and point four (2.4) per centum of the totalamount of member's and employer's contributions]. |
| (v) [ [Inserted vide Notification No. R-11013(2)/73-PF I(i) dated 8.5.73.] | Provident Fund contribution not including thevoluntary contribution by members in excess of their compulsorycontribution prescribed in Table-V under sub-paragraph (1) ofparagraph 27 payable for any period after the 1st June, 1973,[but before the 31st March, 1980] [Inserted vide G.S.R. 136 dated 7.2.1981.]. | Three and point five (3.5) per centum of the totalamount of member's and employer's compulsory contributions.] |
| (vi) [ [Inserted vide Notification No. R-11013(2)/73-PF I(i) dated 8.5.73.] | Provident Fund contribution not including thevoluntary contributions by members in excess of their compulsorycontribution prescribed in Table-V under sub-paragraph (1) ofparagraph 27 payable for any period after the 31st March, 1981. | Three (3) per centum of the total amount ofmember's and employer's compulsory contributions]. |