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 19] [Entire Act]

State of Bihar - Subsection

Section 19(1) in The Bihar General Provident Fund Rules, 1948

(1)A subscriber who desires to substitute a subscription on payment under clause (a) of Rule 17, may reduce his subscription to the Fund accordingly:Provided that the subscriber shall-
(a)intimate to the Account Officer, on his pay bill or by letter the fact of, and reason for the reduction.
(b)send to the Account Officer, within such period as the Account Officer may require, receipt or certified copies of receipts in order to satisfy the Account Officer that the amount by which the subscription has been reduced was duly applied for the purposes specified in clause (a) of Rule 17.