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 44] [Section 6A] [Entire Act]

Union of India - Subsection

Section 6A(2) in Employees Provident Funds Miscellaneous Provisions Act, 1952

(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.