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 1] [Section 12A] [Entire Act]

Union of India - Subsection

Section 12A(4B) in The Food Corporations Act, 1964

(4B)Where an officer or other employee--
(a)has died or retired, or dies or retires, after an order of transfer under sub-section (1) in respect of such officer or other employee is made but before exercising the option under sub-section (4) or, as the case may be, as required by sub-section (4A); or
(b)has died or retired, or dies or retires, before an order of transfer under sub-section (1) in respect of such officer or other employee is made.
he shall, notwithstanding anything contained in sub-section (4) or sub-section (4A),--
(i)in a case falling under clause (a), be deemed to have exercised an option under sub-section (4); and
(ii)in a case falling under clause (b), be deemed to have been transferred under sub-section (1) and exercised and option under sub-section (4) to be governed by the leave, provident fund, retirement or other terminal benefits admissible to the employees of the Central Government in accordance with the rules and orders of the Central Government as amended from time to time:
Provided that nothing in clause (a) of this sub-section shall apply to an officer or other employee who has, before the appointed day, been paid the terminal benefits as admissible to the employees of the Corporation under the regulations made by the Corporation under this Act, unless such officer or other employee refunds in a lump sum within six months from the appointed day the amount of contributions made by the Corporation towards such terminal benefits:Provided further that nothing in clause (b) of this sub-section shall apply to an officer or other employee who has intimated, under the proviso to sub-section (1), his intention of not becoming an employee of the Corporation.