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]

State of Odisha - Section

Section 20 in The Orissa Contributory Provident Fund Rules, 1938

20.

(1)Save as provided by Sub-rule (3) of Rule 22, when the subscriber-
(a)quits the service, or
(b)has proceeded on leave preparatory to retirement and applies to the Accounts Officer for reassignment or return of the policy; or
(c)while on leave, has been permitted to retire or declared by competent medical authority to be unfit for further service and applies to the Accounts Officer for reassignment or return of the policy; or
(d)pays or repays to the Fund the whole of any amount withheld or withdrawn from the Fund for any of the purposes mentioned in Sub-clause (ii) of Clause (a) of Rule 15 and Sub-clauses (i) and (ii) of Clause (b) of Rule 15, with interest thereon at the rate provided in Rule 11.
The Accounts Officer shall -
(i)if the policy has been assigned to the Governor of Orissa under Rule 19, reassign the policy in the first Form set forth in the fourth Schedule to the subscriber, or to the subscriber and the joint assured, as the case may be, and make it over to the subscriber together with a signed notice of the reassignment addressed to the Insurance Company.
(ii)if the policy has been delivered to him under Clause (b) of Sub-rule (1) of Rule 19, make over the policy to the subscriber :
Provided that, if the subscriber, after proceeding on leave preparatory to retirement, or after being, while on leave, permitted to retire or declared by competent medical authority to be unfit for further service, returns to duty, any policy so reassigned or made over shall, if it has not matured or been assigned or charged or encumbered in any way be again assigned to the Governor of Orissa and delivered to the Accounts Officer, or again be delivered to the Accounts Officer, as the case may be, in the manner provided in Rule 19, and thereupon the provisions of these rules shall, so far as may be, again apply in respect of the policy :Provided further that, if the policy has matured or been assigned or charged or encumbered in any way, the provisions on Sub-rule (4) of Rule 19 applicable to a failure to assign and deliver a policy shall apply.
(2)Save as provided by Sub-rule (3) of Rule 22, when the subscriber dies before quitting the service, the Accounts Officer shall -
(i)if the policy has been assigned to the Governor of Orissa under Rule 19, reassign the policy in the second Form set forth in the Fourth Schedule to such person as may be legally entitled to receive it, and shall make over the policy to such person together with signed notice of the reassignment addressed to the Insurance Company;
(ii)if the policy has been delivered to him under Clause (b) of Sub-rule (1) of Rule 19, make over the policy to the beneficiary, if any or if there is no beneficiary to such person as may be legally entitled to receive it.