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 31] [Entire Act]

Union of India - Subsection

Section 31(1) in Bank of Baroda (Employees') Pension Regulation, 1995

(1)An employee, who is dismissed or removed or terminated from service, shall forfeit his pensionProvided that the authority higher than the authority competent to dismiss or remove or terminate him from service may, if -
(i)such dismissal, removal, or termination is on or after the 1st day of November, 1993; and
(ii)The case is deserving of special consideration, sanction a compassionate allowance not exceeding two-thirds of the pension which would have been admissible to him on the basis of the qualifying service rendered upto the date of his dismissal, removal, or termination.