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 23] [Entire Act]

State of Bihar - Subsection

Section 23(2) in The Bihar General Provident Fund Rules, 1948

(2)Save as provided by Rule 27, when the subscriber dies before quitting the service, the Account Officer-
(i)If the policy has been assigned to the Government of Bihar under Rule 21 or under the corresponding Rule heretofore re-assign the policy in the second Form set forth in the Fourth Schedule to such person or persons as may be legally entitled to receive it, and shall make over the policy to such person or persons together with a signed notice of the re-assignment addressed to the Insurance Company;
(ii)If the policy has been delivered to him under clause (b) of sub-rule (1) of Rule 21, make over the policy to beneficiary, if any, or if there is no beneficiary to such persons as may be legally entitled to receive it.