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 4] [Entire Act]

Union of India - Subsection

Section 4(6) in The Competition Commission of India (Salary, allowances, other terms and conditions of service of the Secretary and officers and other employees of the Commission and the number of such officers and other employees) Rules, 2009

(6)
(i)The Secretary, officers and employees of the Commission appointed on deputation, shall continue to be governed by Provident Fund Schemes as are applicable to them in their parent Ministry or Department or organisation.
(ii)The commission shall recover contribution towards provident fund from such Secretary, officers and employees and remit the amount immediately to the lending Ministry or Department or organisation.
(iii)Any loss of interest on account of late remittance shall be borne by the Commission.