Section 3(5)(b) in Oriental Bank of Commerce (Employees') Pension Regulations, 1995
(b)refund within sixty days after the expiry of the said period of the one hundred and twenty days specified in clause (a) above the entire amount of the Bank's contribution to the Provident Fund and interest accrued thereon together with a further simple interest at the rate of six percent per annum from the date of settlement of the Provident Fund account till the date of refund of the aforesaid amount to the bank; or