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]

Telecom Regulatory Authority Of India - Section

Section 15 in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

15. Subscriber's Accounts.

(1)An account shall be opened in the name of each subscriber which shall be shown -
(i)his subscriptions;
(ii)contributions made under rule 18 by the Authority to his account;
(iii)interest, as provided by rule 20 on subscriptions;
(iv)interest, as provided by rule 20 on contributions;
(v)advances and withdrawals from the Fund.
(2)As soon as may be after the close of the year, every subscriber shall be supplied by the Secretary with a statement of his accounts showing therein the opening balances for the year of subscriptions and contributions to the credit of his account including interest thereon; the amount of subscriptions and contributions for the year, the interest credited to his account for the year and the total amounts of subscriptions and contributions including interest thereon, to his credit at the end of the year.
(3)Every subscriber shall send to the Secretary the acceptance of the statement of his account duly signed by him after satisfying himself as to the correctness of the entries made therein, not later than two months from the date of receipt thereof.
(4)An abstract for the year of the individual account of each subscriber in respect of whom a return is required to be furnished under the Income Tax Rules, 1962 shall be furnished to the Income Tax Officer concerned in such form and within such dates as may be required by the provisions of that rules.