(a)a pension sanctioned under this part shall be granted-(i)to the eldest surviving widow, if the deceased was a male officer, or to the husband, if the deceased was a female officer;(ii)failing (i) above to the eldest surviving son;(iii)failing (i) and (ii) above to the eldest surviving unmarried daughter;(iv)failing (i) to (iii) above to the eldest widowed daughter; and