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 14] [Entire Act]

State of Haryana - Subsection

Section 14(1) in Haryana Aided Schools (Special Pension and Contributory Provident Fund) Rules, 2001

(1)In case of death of the employee or pensioner with at least one year service the family pension shall be granted to the family of the deceased employee of the aided school @ 30% of the pay in all cases, subject to minimum of Rs. 1,275/- and maximum of 30% of last pay.
(a)In case of death of an employee while in service having more than seven years service or after retirement before attaining the age of sixty-five years, the amount of family pension would be fixed at double the amount of normal family pension subject to the condition that such enhanced family pension does not exceed fifty per cent of pay drawn at the time of death or normal pension, as the case may be. This benefit will be available for a period of seven years or till the deceased could have attained the age of sixty-five years, whichever is earlier.
(b)In the event of death after retirement, the family pension at the enhanced rates shall be payable up to the date on which the deceased employee would have attained the age of sixty-five years, had he servived, or for a period of seven years whichever period is less, but in no case the amount of family pension shall exceed the pension sanctioned to the employee at the time of retirement.
Explanation. - For the purpose of family pension "Family" shall include the following members :-