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 17] [Entire Act]

State of Odisha - Subsection

Section 17(1) in The Orissa Contributory Provident Fund Rules, 1938

(1)A subscriber who desires to substitute a subscription or payment under Clause (a) of Rule 15 may reduce his subscription to the Fund accordingly:Provided that the subscriber shall -
(a)intimate the Accounts Officer on his pay bill or by letter the fact of, and reason for the reduction;
(b)send to the Accounts Officer, within such period as the Accounts Officer may require, receipts or certified copies of receipts in order to satisfy the Accounts Officer that the amount by which the subscription has been reduced was duly applied for the purposes specified in Clause, (a) of Rule 15.