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]

Telecom Regulatory Authority Of India - Section

Section 29 in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

29. Procedure on death of a subscriber.

- Subject to any deduction under rule 31, on the death of a subscriber before the amount standing to his credit has become payable, or where the amount has become payable, before payment has been made:(i)When subscriber leaves a family-(a)if a nomination made by the subscriber in accordance with, the provisions of rule l4 in favour of a member or members of his family subsists, the a mount standing to his credit in the Fund or the part thereof to which the nomination relates shall become payable to his nominee or nominees in the proportion specified in the nomination.(b)if no such nomination in favour of a member or members of his family, of the subscriber subsists, or if such nomination relates only to a part of the amount standing to his credit in the Fund, the whole amount or the part thereof to which the nomination does not relate, as the case may be, shall, notwithstanding any nomination purporting to be in favour of any person or persons other than a member or members of his family, become payable to the members of his family in equal shares.Provided that no share shall be payable to-
(1)sons who have attained majority;
(2)sons of a deceased son who have attained majority;
(3)married daughters whose husbands are alive;
(4)married daughters of a deceased son whose husbands are alive;if there is any member of the family other than those specified in clauses (1), (2), (3) and (4):Provided further that the widow or widows and the child or children of a deceased son shall receive between them in equal parts only the share which that son would have received if he had survived the subscriber and if, in a case where had he survived the subscriber, he would have been excluded from a share under the provisions of clause (1) of the first proviso.
(ii)When the subscriber leaves no family, if a nomination made by him in accordance with the provisions of rule l4 in favour of any person or persons subsists, the amount standing to his credit in the Fund or part thereof to which the nomination relates, shall become payable to his nominee or nominees in the proportion specified in the nomination.