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 24] [Entire Act]

State of Uttar Pradesh - Subsection

Section 24(4) in U.P. Contributory Provident Fund Insurance Pension Rules

(4)Except as may be provided by notification under Rule 3 below:
(a)A pension sanctioned under this Chapter shall be granted-
(i)to the eldest surviving widow, if the deceased was a male employee or the husband, if the deceased was female employee;
(ii)failing the widow or husband, as the case may be, to the eldest surviving son;
(iii)failing (i) and (ii) above, to the eldest surviving unmarried daughter;
(iv)these failing to the eldest widowed daughter.
(b)In the event of the pension not becoming payable under Clause (a) the pension may be granted-
(i)to the father.
(ii)failing the father to the mother;
(iii)failing the father and mother both, to the eldest surviving brother below the age of 18 years;
(iv)failing to the eldest surviving, unmarried sister;
(v)failings (i) to (iv) above, to the eldest surviving wad owed sister; and
(vi)failing (i) to (v) above, to the children of a pre-deceased son in the order it is payable to the children of the deceased employees under Clause (a] (iii) and (iv) above.
Note-The expression 'eldest surviving widow' occurring in Clause (a)(i) above should be construed with reference to the seniority according to the date of marriage with the employee and not with reference to the age of surviving widow.