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 Madhya Pradesh - Section

Section 46 in The M.P. Civil Services (Pension) Rules, 1976

46. Nominations.

(1)A Government servant shall, on his initial appointment in a pensionable service or post, make a nomination in Form 1 or Form 2 as may be appropriate in the circumstances of the case, conferring on one or more persons the right to receive the death-cum-retirement gratuity payable under clause (b) of sub-rule (1) or sub-rule (2) of Rule 44 :Provided that if at the time of making the nomination :-
(i)the Government servant has a family, the nomination shall not be in favour of any person or persons other than the members of his family;, or
(ii)the Government servant has no family, the nomination may be made in favour of a person or persons, or a body of individuals, whether incorporated or not.
(2)If a Government servant nominates more than one person under sub-rule (1) he shall specify in the nomination the amount of share payable to each of the nominees in such manner as to cover the entire amount of gratuity.
(3)A Government servant may provide in the nomination :-
(i)that in respect of any specified nominee who predeceases the Government servant, or who dies after the death of the Government servant but before receiving the payment of gratuity the right conferred on that nominee shall pass to such other person as may be specified in the nomination :
Provided that if at the time of making the nomination the Government servant has a family consisting of more than one member, the person so specified shall not be a person other than a member of his family :Provided further that where a Government servant has only one member in his family, and a nomination has been made in his favour, it is open to the Government servant to nominate alternate nominee or nominees in favour of any person or a body of individuals, whether incorporated or not;
(ii)that the nomination shall become invalid in the event of the happening of the contingency provided therein.
(4)The nomination made by a Government servant who has no family at the time of making it, or the nomination made by a Government servant under the second proviso to clause (i) of sub-rule (3) where he has only one member in his family shall become invalid in the event of the Government servant subsequently acquiring a family, or an additional member in the family, as the case may be.
(5)A Government servant may, at any time, cancel a nomination by sending a notice in writing to the authority mentioned in sub-rule (7) :Provided that he shall, along with such notice, send a fresh nomination made in accordance with this rule.
(6)Immediately on the death of a nominee in respect of whom no special provision has been made in the nomination under clause (i) of sub-rule (3) or on the occurrence of any event by reason of which the nomination becomes invalid in pursuance of clause (ii) of that sub-rule, the Government servant shall send to the authority mentioned in sub-rule (7) a notice in writing cancelling the nomination together with a fresh nomination made in accordance with this rule.
(7)[ (a) Every nomination made (including every notice of cancellation, if any, given) by a Government servant under this rule, shall be sent [to the Head of Office.] [Substituted by Notification No. FB-6-1-77-N-II-IV, dated 1-2-77 (w.e.f. 1-8-1976).]
(b)[The Head of Office] [Substituted by Notification No. FB-6-1-77-N-II-IV, dated 1-2-77 (w.e.f. 1-8-1976).] shall immediately on receipt of the nomination referred to in clause (a), countersign it indicating the date of receipt and keep it under his custody.
(c)
(i)The Head of Office may authorise his subordinate Gazetted Officers to countersign the nomination forms of Non-Gazetted Government servants.
(ii)Suitable entry regarding receipt of nomination shall be made in the service book of Government servant.]
(8)Every nomination made, and every notice of cancellation given, by a Government servant shall, to the extent that it is valid, take effect from the date on which it is received by the authority mentioned in sub-rule (7).