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] [Entire Act]

State of Odisha - Section

Section 31 in The General Provident Fund (Orissa) Rules, 1938

31. [] [See also Appendix 'D'.]

On the death of a subscriber before the amount standing to his credit has become payable or where the amount has become payable, before payment has been made-(i)when the subscriber leaves a family-(a)if a nomination made by the subscriber in accordance with the provisions of Rule 8 or of the corresponding rule heretofore in force in favour of a member or members of his family subsists, the amount standing at his credit in the Fund or the part thereof to which the nomination relates shall become Payable to his nominee or nominees in the proportion specified in the nomination;(b)if no such nomination in favour of a member or members of the family of the subscriber subsists, or if such nomination relates only to a part of the amount standing at his credit in the Fund, the whole amount or the part thereof to which the nomination does not relate, as the case may be, shall, notwithstanding any nomination purporting to be in favour of any person or persons other than a member or members of his family, become payable to the members of his family in equal shares :Provided that no share shall be payable to-
(1)sons who have attained legal majority;
(2)sons of a deceased son who have attained legal majority;
(3)married daughters whose husbands are alive;
(4)married daughters of a deceased son whose husbands are alive, if there is any member of the family other than those specified in Clauses (1), (2), (3) and (4) :Provided further that the widow or widows and the child or children of a deceased son shall receive between them in equal parts only the share which that son would have received if he had survived the subscriber and had been exempted from the provisions of Clause (1) of the first proviso.[Explanation [Inserted vide SRO No. 702/14.12.1971.] - (i) Entitlement to equal shares in the cases referred to in Clause (b) above shall be determined strictly on the basis of the position prevailing on the date of death of the deceased subscriber and not on any subsequent date;
(ii)when the subscriber leaves no family, if a nomination made by him in accordance with the provisions of Rule 8 or of the corresponding rule heretofore in force in favour of any person or persons subsists, the amount standing at his credit in the Fund or the part thereof to which the nomination relates, shall become payable to his nominee or nominees in the proportion specified in the nomination.]
Explanation - If on the death of a subscriber, it is found that the nomination made by him is contrary to facts and is based on mis-statement or suppression of facts concerning the existence of a family as defined in these rules, such nomination shall be treated as null and void and the amount standing at his credit shall become payable, as if no nomination has been made.Manner of Payment of amount in the Fund