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 17] [Entire Act]

State of Bihar - Subsection

Section 17(2) in Bihar Contributory Provident Fund Rules, 1948

(2)A subscriber who desires to withdraw any amount under clause (b) of rule 15 shall-
(a)intimate the reason for the withdrawal, to the Account Officer by letter;
(b)make arrangements with the Account Officer for the withdrawal;
(c)send to the Account Officer, within such period as the Account Officer may require, receipts or certified copies of receipts in order to satisfy the Account Officer, that the amount withdrawn was duly applied for the purpose specified in clause (b) of rule 15.