Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 14(1)] [Section 14] [Entire Act] Union of India - Subsection Section 14(1)(B) in The Oil Industry Development Board Staff Provident Fund Rules, 2013 (B)Any time during the service of a subscriber from the amount standing to his credit in the Fund for one or more of the following purposes, namely:-