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 39] [Entire Act]

Union of India - Subsection

Section 39(3) in Canara Bank (Employees') Pension Regulations, 1995

(3)
(a)
(i)Where an employee, who is not governed by the Workmen's Compensation Act, 1923 (8 of 1923), dies while in service after having rendered not less than seven year's continuous service, the rate of family pension payable to the family shall be equal to fifty per cent of the pay last drawn or twice the family pension admissible under sub-regulations (1)m whichever is less, and the amount so admissible shall be payable from the date following the date of death of the employee for a period of seven years or for a period upto the fate on which the deceased employee would have attained the age of sixty five years had he survived whichever is less;
(ii)[ In the event of death of an employee after retirement, the family pension as determined under clause (a) of this sub-regulation shall be payable for a period of seven years or for a period up to the fate on which the retired deceased employee would have attained the age of sixty five years had he survived, whichever is less] [Amended w.e.f. 30.11.2002 ref Circular No. 265/2002, dated 24.12.2002]
[Provided that in no case the amount of family pension determined under this clause shall exceed the pension authorised or retirement from the Bank. If the pension authorised to the employee on his retirement is less than the amount of family pension at the ordinary rates then, the family shall be allowed family pension at the ordinary rates.] [Amended w.e.f. 30.11.2002 ref Circular No. 265/2002, dated 24.12.2002]Explanation. - For the purpose of this sub-clause, "pension authorised on retirement" includes part of the pension which the retired employee might have commuted before death.
(b)
(i)Where an employees, who is governed by the Workmen's Compensation Act, 1923 (8 of 1923), dies while in service after having rendered not less than seven years continuous service, the rate of family pension payable to the family shall be equal to fifty per cent of the pay last drawn or one and half times the family pension admissible under sub-regulation (1), whichever is less;
(ii)the family pension so determined under sub-clause (i) shall be payable for the period mentioned in clause (a);
(c)after the expiry of the period referred to in clause (a), the family in receipt of family pension under that clause or clause (b) shall be entitled to family pension at the rate admissible under sub-regulation (1).