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 26] [Entire Act]

State of Rajasthan - Subsection

Section 26(iii) in Rajasthan Government Servants' General Provident Fund Rules, 1997

(iii)Deputy/Assistant Directors of the Department shall be authorised to return the contribution received from a person not eligible under these rules to be a subscriber with interest specified in rule 14(2) for the period for which amount remained deposited with the Department.