Section 39(3)(a) in Canara Bank (Employees') Pension Regulations, 1995
(a)(i)Where an employee, who is not governed by the Workmen's Compensation Act, 1923 (8 of 1923), dies while in service after having rendered not less than seven year's continuous service, the rate of family pension payable to the family shall be equal to fifty per cent of the pay last drawn or twice the family pension admissible under sub-regulations (1)m whichever is less, and the amount so admissible shall be payable from the date following the date of death of the employee for a period of seven years or for a period upto the fate on which the deceased employee would have attained the age of sixty five years had he survived whichever is less;(ii)[ In the event of death of an employee after retirement, the family pension as determined under clause (a) of this sub-regulation shall be payable for a period of seven years or for a period up to the fate on which the retired deceased employee would have attained the age of sixty five years had he survived, whichever is less] [Amended w.e.f. 30.11.2002 ref Circular No. 265/2002, dated 24.12.2002]