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 16] [Entire Act]

State of Odisha - Subsection

Section 16(v) in Orissa State Financial Corporation Employees' Provident Fund Regulations, 1959

(v)A subscriber may at any time cancel a nomination by sending a notice to the Administrators. Provided that the subscriber shall along with such notice send a fresh nomination made in accordance with the provision of this Regulation.