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 12] [Entire Act]

State of Odisha - Subsection

Section 12(1) in The Orissa Civil Services (Commutation of Pension) Rules, 1992

(1)An applicant, who is in receipt of any pension referred to in Rule 11 and desires to commute a fraction of that pension any time after the date following the date of his retirement from service but before the expiry of one year from the date of retirement, shall -
(a)apply to the Head of Office in Form 1, after the date of his retirement,
(b)ensure that the application in Form 1, duly completed, is delivered to the Head of Office as early as possible but not later than one year of the date of his retirement :
Provided that in the case of an applicant -
(a)referred to in Clause (iii) of Rule 11, where order retiring him from Government service had been issued from a retrospective date, the period of one year referred to in this sub-rule shall reckoned from the date of issue of the retirement order;
(b)referred to in Clause (v) of Rule 11, the period of one year referred to in this sub-rule shall reckon from the date of issue of the order consequent on the finalisation of the departmental or judicial proceeding.