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 4 in The Public Provident Fund Scheme, 1968

4. Manner of making the subscription.

(1)Every individual desirous of subscribing to Fund under the Scheme for the first time either in his own behalf or on behalf of a minor of whom he is the guardian or on behalf of a Hindu Undivided Family of which is is a member or on behalf of an association of persons or a body of individuals as referred to in sub rule 2(b) of Rule 3 above shall apply to the Accounts Office in Form A, or as near thereto a possible, together with the amount of initial subscription which shall be in integral multiples of Rs. 5.
(2)On receipt of an application under sub-paragraph (1), the Accounts Office shall open an account in the name of the subscriber and issue a pass book to him wherein all amount of deposits, withdrawals, loans and repayment thereof together with interest due shall be entered over the signature of the Accounts Officer with the date stamp.
(3)The subscriber shall deposit his subscription with the Accounts Office with challan in Form B, or as near thereto as possible. The counterfoils of the challan shall be returned to the depositor by the Accounts Office, duly evidenced by receipt. In the case of deposits made by cheque or draft or postal order, the Accounts Office may issue a paper token to the depositor pending realisation of the proceeds.
(4)Every subscription shall be made in cash or by crossed cheque or draft or postal order in favour of the Accounts Office at the place at which that office is situated, and shall in the case of any cheque, draft or postal order, as the case may be, be drawn on a bank or post office at the said place.