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] [Entire Act]

Telecom Regulatory Authority Of India - Section

Section 2 in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

2. Definitions.

(1)In these rules unless the context otherwise requires. -
(a)"Act" means the Telecom Regulatory Authority of India Act, 1997 (24 of 1997);
(b)"Authority" means the Telecom Regulatory Authority of India established under subsection (1) of section 3 of the Act;
(c)"Board" means the Board of Trustees constituted under rule 6 ;
(d)"Chairperson" means the Chairperson of the Authority appointed under sub-section 3 of section 3 of the Act;
(e)'Competent authority', for the purpose of these rules, means Secretary, Telecom Regulatory Authority of India or any other officer authorised by him in this behalf;
(f)"Contribution" means any amount credited in Fund by way of addition to a subscription, or deposit or balance at the credit of an individual amount, in the Fund in respect of a subscriber under these rules;
(g)'Dependent' means a dependent of the subscriber as defined in clause (c) of section 2 of Provident Fund Act, 1925 (19 of 1925);
(h)'Emoluments' means pay, leave salary, or subsistence grant as defined in the Fundamental Rules made by the Central Government and includes -
(i)dearness pay appropriate to pay, leave salary or subsistence grant, if admissible;
(ii)any wages paid by the Authority to employees not remunerated by fixed monthly pay; and
(iii)any remuneration of the nature of pay received in respect of foreign service;
(i)"Employee" means the officers and such other employees appointed under subsection (1) of section 10 of the Act, but does not include person appointed on deputation;
(j)"Family" means, -
(i)in the case of a male subscriber, his wife or Wives, children, parents, minor brothers, unmarried sisters, deceased son's widow and children and where no parent of the subscriber is alive, a paternal grand parent:
Provided that if a subscriber proves that his wife has been judicially separated from him or has ceased under the personal law governing him or the customary law of the community, to which she belongs to be entitled to maintenance, she shall no longer be deemed to be a part of the subscriber's family in matter to which these rules relate unless the subscriber subsequently intimates, in writing to the Secretary that she shall continue to be so regarded;
(ii)in the case of a female subscriber, her husband, parents, children, minor brothers, unmarried sisters, deceased son's widow and children and where no parent of the subscriber is alive, a paternal grand parent:
Provided that if a subscriber by notice in writing to the Secretary expresses her desire to exclude her husband from her family, the husband shall henceforth be deemed to be no longer a member of her family in matter to which these rules relate, unless the subscriber subsequently cancels such notice in writing.
(k)"Fund" means Telecom Regulatory Authority of India Contributory Provident Fund constituted under sub-rule(l) of rule 3;
(l)"Government Security" shall have the same meaning as assigned to it in the Public Debt Act, 1944 (18 of 1944);
(m)"Leave" means any kind of leave sanctioned for the Staff of the Authority;
(n)"Member" means Member of the Authority appointed under sub-section (3) of section 3 of the Act and includes the Chairperson and the Vice-Chairperson.
(o)'Month' means calendar month;
(p)"President" means President of the Board of Trustees;
(q)'Schedule' means the Schedule appended to these rules;
(r)"Secretary" means Secretary of the Board of Trustees;
(s)'subscriber' means the Chairperson and other Members appointed under sub-section (3) of section 3 of the Act, and the officers and other employees appointed under subsection (1) of section 10 of the. Act by the Authority and does not include the person who is appointed on deputation;
(t)"subscription" means the employee's share of contribution to the Fund;
(u)'Trustee' means a person nominated under clause (d) of sub-rule (1) of rule 6;
(v)'Year' means a financial year.
(2)Words and expressions used and not defined in these rules but defined in the Act and in the Provident Fund Act, 1925 (19 of 1925) shall have the meanings respectively assigned to them in those Acts.