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 2] [Entire Act]

Union of India - Subsection

Section 2(1A) in The Vice-President's Pension Act, 1997

(1A)[ The spouse of a person who dies-
(a)while holding the office of Vice-President, or
(b)after ceasing to hold office as Vice-President either by the expiration of his term of office or by resignation of his office, shall be paid a family pension at the rate of fifty per cent. of pension as is admissible to a retiring Vice-President, for the remainder of her life.] [Inserted by Act 23 of 2002, section 2 (w.e.f. 5.7.2002).]