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 15] [Entire Act]

Union of India - Subsection

Section 15(6D) in National Savings Certificates (VIII Issue) Rules, 1989

(6D)[ Where a certificate has been purchased on or after the [1st day of April, 2016] [Inserted by Notification No. G.S.R. 494(E), dated 11.7.2014 (w.e.f. 8.5.1989).], the maturity period of a certificate of any denomination, shall be five years, commencing from the date of issue of the certificate and the amount inclusive of interest, payable on encashment of the certificate at any time after the expiry of its maturity period shall be Rs 151.62 for denomination of Rs. 100 and at proportionate rate for any other denomination, and the interest as specified in the Table below shall accrue to the holder or holders of the certificate at the end of each year and the interest so accrued at the end of each year upto the end of the fourth year shall be deemed to have been reinvested on behalf of the holder and aggregated with the amount of face value of the certificate.Table
The year for which interest accrues Amount of interest (rupees) accruing oncertificate of Rs. 100 denomination
First Year 8.68
Second Year 9.43
Third Year 10.25
Fourth Year 11.14
Fifth Year 12.11
Note. - The amount of interest accruing on a certificate of any other denomination shall be proportionate to the amount specified in the Table above.]