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 13 in National Savings Certificates (VIII Issue) Rules, 1989

13. Replacement of lost or destroyed certificate.

(1)If a certificate is lost, stolen, destroyed, mutilated or defaced, the person entitled thereto may apply for the issue of a duplicate certificate to the post office where the certificate is registered or to any other post office in which case the application will be forwarded to the post office of registration.
(2)Every such application shall be accompanied by a statement showing particulars such as number, amount and date of the certificate and the circumstances attending such loss, theft, destruction, mutilation or defacement.
(3)If the officer incharge of the post office of registration is satisfied of the loss, theft, destruction, mutilation or defacement of the certificate, he shall issue a duplicate certificate on the applicant furnishing an indemnity bond in the prescribed form with one or more approved sureties or with a bank's guarantee.Provided that where the face value or the aggregate face value of the certificate or certificates lost, theft, destroyed, mutilated or deface d is Rs. 500 or less, a duplicate certificate or certificates may be issued on the applicant furnishing an indemnity bond without any such surety or guarantee.Provided further that where such application is made with respect to certificate mutilated or defaced of whatever face value, a duplicate certificate may be issued without any such indemnity bond, surety or guarantee if the certificate mutilated or defaced is surrendered and the certificate is capable of being identified as the one originally issued.
(4)A duplicate certificate issued under sub-rule (3) shall be treated as equivalent to the original certificate for all the purposes of these rules except that it shall not be encashable at a post office other than the post office at which such certificate is registered without previous verification.