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 107] [Entire Act]

Union of India - Section

Section 6A in The Employees’ Provident Funds And Miscellaneous Provisions Act, 1952

6A. Employees’ Pension Scheme.—

(1)The Central Government may, by notification in the Official Gazette, frame a scheme to be called the Employees’ Pension Scheme for the purpose of providing for—
(a)superannuation pension, retiring pension or permanent total disablement pension to the employees of any establishment or class of establishments to which this Act applies; and
(b)widow or widower’s pension, children pension or orphan pension payable to the beneficiaries of such employees.
(2)Notwithstanding anything contained in section 6, there shall be established, as soon as may be after framing of the Pension Scheme, a Pension Fund into which there shall be paid, from time to time, in respect of every employee who is a member of the Pension Scheme,—
(a)such sums from the employer’s contribution under section 6, not exceeding eight and one-third per cent, of the basic wages, dearness allowance and retaining allowance, if any, of the concerned employees, as may be specified in the Pension Scheme;
(b)such sums as are payable by the employers of exempted establishments under sub-section (6) of section 17;
(c)the net assets of the Employees’ Family Pension Fund as on the date of the establishment of the Pension Fund;
(d)such sums as the Central Government may, after due appropriation by Parliament by law in this behalf, specify.
(3)On the establishment of the Pension Fund, the Family Pension Scheme (hereinafter referred to as the ceased scheme) shall cease to operate and all assets of the ceased scheme shall vest in and shall stand transferred to, and all liabilities under the ceased scheme shall be enforceable against the Pension Fund and the beneficiaries under the ceased scheme shall be entitled to draw the benefits, not less than the benefits they were entitled to under the ceased scheme, from the Pension Fund.
(4)The Pension Fund shall vest in and be administered by the Central Board in such manner as may be specified in the Pension Scheme.
(5)Subject to the provisions of this Act, the Pension Scheme may provide for all or any of the matters specified in Schedule III.
(6)The Pension Scheme may provide that all or any of its provisions shall take effect either prospectively or retrospectively on such date as may be specified in that behalf in that Scheme.
(7)A Pension Scheme, framed under sub-section (1), shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the scheme or both Houses agree that the scheme should not be made, the scheme shall thereafter have effect only in such modified form or be of no effect, as the may be; so however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that Scheme.