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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(1) in Tamil Nadu Pension Rules, 1978

(1)
(a)'Audit Officer' means the Accountant - General, Tamil Nadu, for service under the Tamil Nadu Government and the appropriate Audit Officer, for service under any other Government or body:
(b)'Average Emoluments' means average emoluments as determined in accordance with rule 31;
(c)'Child' means a child of a Government Servant who if a son, is under [21 years] [Definition (c) for each of the expression '21 years' and '30 years', the expression '25 years' substituted - G.O.Ms.No.283, Finance (Pension) Department, dated 07-04-1995 with effect from 1st June 1988.] 25 years of age and if a daughter is unmarried, and is under [24 years] [Definition (c) for the expression '24 years', the expression '30 years' substituted - G.O.Ms.No.282, Finance (Pension) Department, dated 07-04-1995 with effect from 29th January 1987.] [30 years] [Definition (c) for each of the expression '21 years' and '30 years', the expression '25 years' substituted - G.O.Ms.No.283, Finance (Pension) Department, dated 07-04-1995 with effect from 1st June 1988.] 25 years of age and the expression children shall be construed accordingly;
(cc)[ 'Dearness Allowance' means allowances as defined in rule 50-A;] [Definition (cc) inserted - G. O.Ms.No. 902, Finance (Pension) Department, dated 26-11-1992.]
(d)'Emoluments' means emoluments as defined in rule 30;
(e)[ 'Family Pension' means 'Family Pension, 1964' admissible under rule 49 but does not include dearness allowance;] [Definition (e) substituted for ' 'family pension ' means contributory family pension admissible under rule 49 and includes non-contributory family pension admissible under rule 50; ' - G.O.Ms.No.902, Finance (Pension) Department, dated 26-11-1992.]
(f)'Foreign Service' means service in which a Government servant receives his pay with the sanction of Government from any source other than the Consolidated Fund of India or Consolidated Fund of a State or the Consolidated Fund of a Union territory;
(g)'Form' means a Form appended to these rules;
(h)'Government' means the Government of Tamil Nadu;
(i)'Gratuity' includes-
(i)'Service gratuity' payable under sub-rule (1) of rule 43
(ii)'Death- cum- retirement gratuity' payable under sub-rule (I) of sub- rule (3) of rule 45; and
(j)'Head of a Department' means and include-
(i)Officers who have been declared by the Government to be Heads of Department;
(ii)Any other authority to which Government may delegate the powers of Head of a Department;
(k)'Local Fund administered by Government' means the fund administered by a body which by law or rule having the force of law, comes under the control of the Government and over whose expenditure the Government retain complete and direct control;
(l)'minor' means a person who has not completed the age of eighteen years;
(m)[ 'pension' includes gratuity except when the term pension is used in contradistinction to gratuity but does not include dearness allowance;] [Definition (m) substituted for 'pension ' includes gratuity except when the term pension is used in contradistinction to gratuity;' in G.O.Ms.No.902, Finance (Pension) Department, dated 26-11-1992.]
(n)'pension sanctioning authority' means the authority competent to sanction pension under rule 55;
(o)'qualifying service' means permanent or officiating service (including temporary service under emergency provisions) rendered in a post included in a pensionable establishment;
(p)'retirement benefits' include pension or service gratuity and death-cum-retirement gratuity, where admissible;
(q)pension is said to be chargeable according to the 'rule of proportions' when the charge is debitable to several accounts in the proportions in which, the aggregated pay drawn by the officer during the whole of his qualifying service has been paid from them;
Note. - (i) Duty allowance and deputation (duty) allowance should be included in pay for the purpose of this rule.
(ii)If according to the rule of proportions the share of pension chargeable to one account does not exceed one rupee no charge shall be made to this account; and the share shall be borne by the account chargeable with the greatest share.
(r)'Treasury' includes a Sub-Treasury