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]

Telecom Regulatory Authority Of India - Section

Section 33 in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

33. Deposit Linked Insurance Scheme.

- On the death of a subscriber, the person entitled to receive the amount standing to the credit of the subscriber shall be paid by the Secretary an additional amount equal to the average balance amount of subscription and interest thereon at the credit in the account during the three years immediately preceding the death of such subscriber, subject to the condition that -
(a)the balance representing subscription with interest thereon at the credit of such subscriber shall not at any time during the three years preceding the month of death have fallen below the limits of -
(i)Rs.12,000 in the case of a subscriber who has held, for the greater part of the aforesaid period of three years, a post the maximum of the pay scale of which is Rs.4,000 or more;
(ii)Rs. 7,500 in the case of a subscriber who has held for the greater part of the aforesaid period of three years, a post the maximum of the pay scale of which is Rs 2,900 or more but less than Rs. 4,000;
(iii)Rs.4,500 in the case of a subscriber who has held for the greater part of the aforesaid period of three years, a post the maximum of the pay scale of which is Rs. 1,51 or more but less than Rs. 2,900;
(iv)Rs.3,000 in the case of a subscriber who has held for the greater part of the aforesaid period of three years, a post the maximum of the pay scale of which is less than Rs. 1,151;
(b)the additional amount payable under this rule shall not exceed Rs.30,000;
(c)the subscriber has put in at least 5 years service at the time of his or her death.
Note 1 - The average balance shall be worked out on the basis of the balance at the credit of the subscriber at the end of each of the 36 months, preceding the month in which the death occurs. For this purpose, as also for checking the minimum balance prescribed above -
(a)the balance at the end of March, shall include the annual interest credited in terms under rule 17; and
(b)if the last of the aforesaid 36 months is not March, the balance at the end of said last month shall include interest in respect of the period from the beginning of the financial year in which death occurs to the end of the said last month.
Note 2 - In case of persons appointed on tenure basis and in the case of re-employed pensioners, service rendered from the date of such appointment on re-employment , as the case may be, only shall count for purposes of this rule.Note 3 - Revised rates based on Fifth Pay Commission not available. The pay-scale shown are pre-revised pay-scales.