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 Rajasthan - Section

Section 26 in Rajasthan Government Servants' General Provident Fund Rules, 1997

26. Delegation of powers.

- In the cases of final payment:-
(i)Deputy/Assistant Directors of the department will be authorised to sanction the interest on the payable amount upto a period of two years.
(ii)Director/Additional Director[/Joint Director] [Inserted by Notification No. G.S.R. 74, dated 20.9.2010 (w.e.f. 9.6.1997).] of the Department will be authorised to sanction the interest on payable amount upto the actual date of issuing the authority.
(iii)Deputy/Assistant Directors of the Department shall be authorised to return the contribution received from a person not eligible under these rules to be a subscriber with interest specified in rule 14(2) for the period for which amount remained deposited with the Department.