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 62 in The Coal Mines Provident Fund Scheme

62. Nomination.

(1)Each member, or if he is a minor his guardian shall make in his declaration in Form 'A' [(to be submitted in duplicate)] [( ) Inserted vide G.S.R. 463 dated 24.3.79.] a nomination conferring the right to receive the amount that may stand to his credit in the Fund in the event of his death before the amount standing to his credit has become payable, or where the amount has become payable, before payment has been made.
(2)A member, or if he is a minor his guardian, may in his nomination distribute the amount that may stand to his credit in the Fund amongst his nominees at his own discretion.
(3)If a member has a family at the time of making a nomination, the nomination shall be in favour of one or more persons belonging to his family. Any nomination made by such member in favour of a person not belonging to his family shall be invalid. .["Provided that any nomination made by a member before his/her marriage in favour of his/her dependent parents shall be deemed to be invalid from the day on which the member marries; and the member shall make a fresh nomination."] [Added vide G.S.R. No. 119 dated 8.2.86.]
(4)If at the time of making a nomination the member has no family, the nomination may be in favour of any person or persons but if the member subsequently acquires a family, such nomination shall forthwith be deemed to be invalid and the member shall make a fresh nomination in favour of one or more persons belonging to his family.
(4A)[ Where the nomination is wholly or partly in favour of a minor, the member shall for the proposes of the said Scheme appoint a major member of his family, as defined in clause (h) of paragraph 2, to be the guardian of the minor nominee(s) in the event of the member predeceasing the nominee and the guardian so appointed.Provided that where there is no major person in the family, the member may at his discretion appoint any other person to be a guardian of the minor nominee(s).] [Sub-para (4A) added vide G.S.R. 1061 dated 15.6.1963.]
(5)A nomination made under sub-paragraph (1) [or the appointment of a guardian made under sub-paragraph (4A)] [Inserted vide G.S.R. 1061 dated 15.6.63.] may at any time be modified by a member, or if he is a minor by his guardian, after giving a written notice of his intention of doing so [in Form 'M' Revised; 'M' [or in Form 'MM'] [Substituted vide G.S.R. 97 dated 13.2.88.] as the case may be] [to be submitted in duplicate] [[ ] Inserted vide G.S.R. 463 dated 24.3.1979.] annexed hereto. If the nominee predeceases the member, the interest of the nominee shall revert to the member who may make a fresh nomination in respect of such interest.
(6)A nomination or its modification shall take effect to the extent that it is valid on the date on which it is received by the Commissioner.