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 87] [Entire Act]

State of Rajasthan - Subsection

Section 87(1) in Rajasthan Civil Services (Pension) Rules, 1996

(1)
(a)On receipt of pension papers referred to in Rule 83, the Director Pension Department, Rajasthan, shall apply the requisite checks, record the account enfacement in Part II of Form 7 and assess the amount of pension and gratuity and issue the pension payment order not later than one month in advance of the date of the retirement of the Government servant if the pension is payable in his circle of accounting unit.
(b)If the pension is payable in another circle of accounting unit, the Director, Pension Department, Rajasthan, shall send the pension payment order alongwith a copy of Form 7 and the accounts enfacement to the Accounts Officer of that unit for arranging payment, through the Accountant General, Rajasthan.