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 4] [Entire Act]

Union of India - Subsection

Section 4(3) in National Savings Certificates (VIII Issue) Rules, 1989

(3)[ Non-Resident Indians (NRIs) are not eligible to purchase the National Saving Certificates:] [Inserted by Notification No G.S.R. 891(E), dated 25.7.2003 (w.e.f. 8.5.1989).][Provided that if a resident Indian having purchased a certificate, subsequently becomes Non-Resident during the currency of the maturity period, the certificate shall be encashed or deemed to be encashed be encashed on the day he becomes a non-Resident, and an interest shall be paid at the rate applicable to the Post office Savings Account, from time to time, from such day and upto the last day of month preceding the month in which it is actually encashed.] [Substituted by Notification No G.S.R. 1238(E), dated 3.10.2017 (w.e.f. 8.5.1989).]