Section 17(4)(a) in The Employees’ Provident Funds And Miscellaneous Provisions Act, 1952
(a)in the case of an exemption granted under sub-section (1) with any of the conditions imposed under that sub-section or sub-section (1A) or with any of the provisions of sub-section (3);(aa)in the case of an exemption granted under sub-section (1C) with any of the conditions imposed under that sub-section; and