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 15] [Entire Act]

Telecom Regulatory Authority Of India - Subsection

Section 15(1) in The Telecom Regulatory Authority of India (Contributory Provident Fund) Rules, 2003

(1)An account shall be opened in the name of each subscriber which shall be shown -
(i)his subscriptions;
(ii)contributions made under rule 18 by the Authority to his account;
(iii)interest, as provided by rule 20 on subscriptions;
(iv)interest, as provided by rule 20 on contributions;
(v)advances and withdrawals from the Fund.