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]

Union of India - Section

Section 12 in Public Provident Fund Scheme, 2019

12. Extension of account with deposits after maturity.

(1)Subject to the provisions of paragraph 11, the account holder on the expiry of fifteen years from the end of the year in which the account was opened, may extend his account and continue to make deposit under paragraph 4 for a further block period of five years by applying to the accounts office in Form-4.
(2)The option of extension of account under sub-paragraph (1) shall be made by the account holder before expiry of one year from the maturity of the account:Provided that an account opened on behalf of a minor or a person of unsound mind may be extended at the request of the guardian.
(3)No deposits can be made in the account, if the account holder fails to give his option to continue the account within one year from the date of maturity. Any deposit made in such account shall be treated as irregular and refunded by the accounts office immediately without any interest:Provided that the balance in the account on the date of maturity shall continue to earn interest upto the end of the month preceeding the month of closure.
(4)Facility of partial withdrawal under paragraph 10 of the Scheme shall be available to the account extended under sub-paragraph (1), subject to the condition that the total withdrawal during the block period of five years shall not exceed sixty per cent. of the balance at credit at the commencement of the block period:Provided that the withdrawal, subject to the ceiling as specified above may be made either in a single or in yearly instalments.
(5)Provisions of sub-paragraphs (1) to (4) shall also apply on accounts after maturity on expiry of the each extended block period of five years.
(6)If the account is continued with deposits for one or more five block periods, the account holder may leave the account without deposits on completion of any block period and the account shall continue to earn interest till it is closed and the account holder may make one withdrawal every year from the account.
(7)An account holder who has given his option for the extension of the account for a period of five years shall not have the option to withdraw his request at a later stage.