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 11] [Entire Act]

Union of India - Subsection

Section 11(3) in The Oil Industry Development Board Staff Provident Fund Rules, 2013

(3)Interest shall be credited with effect from last day in each year in the following manner:-
(i)on the amount to the credit of a subscriber on the last day of the preceding year less any sums withdrawn during the current year-interest for twelve months;
(ii)on sums withdrawn during the current year-interest from the 1st day of April of the current year up to the last day of the month preceding the month of withdrawal;
(iii)on all the sums credited to the subscriber's account after the last day of the preceding year-interest from the date of deposit up to the end of the current year;
(iv)the total amount of interest shall be rounded to the nearest whole rupee (fifty paisa counting as the next higher rupee):
Provided that when the amount standing to the credit of a subscriber has become payable, interest shall thereupon be credited under this sub-rule in respect of the period from the beginning of the current year or from the date of deposit, as the case may be, up to the date on which the amount standing to the credit of the subscriber becomes payable.