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] [Section 48] [Entire Act]

State of Madhya Pradesh - Subsection

Section 48(8) in The M.P. Civil Services (Pension) Rules, 1976

(8)
(a)A non-contributory family pension granted under this rule shall not be payable to more than one member of a Government servant's family at the same time.
(b)If the non-contributory family pension granted under this rule ceases to be payable on account of death or marriage of the recipient or other causes it shall be re-granted to the person next lower in the order mentioned in sub-rule (6) or to the person next lower in order shown in the nomination made under sub-rule (7) as the case may be, who satisfies the other provision of this rule.