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] [Entire Act]

Union of India - Section

Section 2 in The Employees' Pension Scheme, 1995

2. Definitions.

- In the Scheme, unless the context otherwise requires,
(i)"Act" means the Employees' Provident Funds and Miscellaneous Provisions Act, 1952 (19 of 1952);
(ii)"actual service" means the aggregate of periods of service rendered from the 16th November, 1995 or from the date of joining any establishment whichever is later to the date of exit from the employment of the establishment covered under the Act;
(iii)"Commissioner" means a Commissioner for Employees' Provident Funds appointed under section 5-D of the Act;
(iv)"contributory service" means the period of "actual service" rendered by a member for which the contributions to the fund have been [received or are receivable] [ Substituted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996). ];
(v)"eligible member' means an employee who is eligible to join the Employees' Pension Scheme;
(vi)"existing member" means an existing employee who is a member of the Employees' Family Pension Scheme, 1971;
(vii)"family" means
(i)wife, in the case of male member of the Employees' Pension Fund;
(ii)husband, in the case of a female member of the Employees' Pension Fund; and
(iii)sons and [* * *] [ The words " unmarried" omitted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996).] daughters of a member of the Employees' Pension Fund;
Explanation. - The expression "sons" and "daughters" shall include children [legally adopted by the member.] [Substituted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996). ]
(viii)"pension" means the pension payable under the Employees' Pension Scheme and also includes the family pension admissible and payable under the Employees' Family Pension Scheme, 1971 immediately preceding the commencement of the Employees' Pension Scheme, 1995 with effect from the 16th November, 1995;
(ix)"member" means an employee who becomes a member of the Employees' Pension Fund in accordance with the provisions of this Scheme.
[Explanation.- [ Inserted by G.S.R. 66, dated 22.2.1999 (w.e.f. 6.3.1999).]An employee shall cease to be the member of Pension Fund from the date of attaining 58 years of age or from the date of vesting admissible benefits under the Scheme, whichever is earlier;]
(x)"non-contributory service" is the period of "actual service" rendered by a member for which no contribution to the "Employees' Pension Fund" has been '[received or are receivable] [ Substituted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996).];
(xi)"orphan" means a person, none of whose parents is alive [* * *] [ The words " and is in receipt of monthly widow/widower pension" omitted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996).];
(xii)"past service" means the period of service rendered by an existing member from the date of joining Employees' Family Pension Fund till the 15th November, 1995;
(xiii)"pay" means basic wages, with dearness allowance, retaining allowance and cash value of food concessions admissible, if any;
(xiv)"Pension Fund" means the Employees' Pension Fund set up under sub-section (2) of section 6-A of the Act;
(xv)"pensionable service" means the service rendered by the member for which contributions have been [received or are receivable] [ Substituted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996).];
(xvi)[ "permanent total disablement" means such disablement of permanent nature as incapacitates an employee for all work which he/she was capable of performing at the time of disablement, regardless whether such disablement is sustained in the course of employment or otherwise] [Substituted by G.S.R. 134, dated 28.2.1996 (w.e.f. 16.3.1996). ];
(xvii)"Table" means Table appended to this Scheme;
(xviii)The words and expressions defined in the Act but not defined in this Scheme shall have the same meaning as assigned to them in the Act.