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]

Union of India - Section

Section 7 in Public Debt (Annuity Deposit Certificates) Rules, 1966

7. When an annuity deposit certificate is required to be renewed.-

(1)A holder of an annuity deposit certificate may be required by the Public Debt Office to receipt the same for renewal in any of the following cases, namely:
(a)if the annuity deposit certificate is torn or in any way damaged;
(b)if the annuity deposit certificate having been enfaced three times for payment of annuity is presented for re-enfacement; and
(c)if, in the opinion of the Public Debt Office, the title of the person presenting the annuity deposit certificate is irregular or not fully proved.
(2)When a requisition for renewal of a certificate has been made under sub-rule (1), further payments on the certificate may be refused until it is receipted for renewal and actually renewed.