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 7] [Entire Act]

Union of India - Section

Section 19B in The Khadi And Village Industries Commission Act, 1956

19B. [ Recovery of monies due to the Commission as arrears of land-revenue. [Inserted by Act 32 of 1961, Section 11]

(1)Any sum payable to the Commission under any agreement express or implied, or otherwise howsoever, may be recovered in the same manner as an arrear of land-revenue.
(2)If any question arises whether a sum is payable to the Commission within the meaning of sub-section (1), it shall be referred to a Tribunal constituted by the Central Government for the purpose which shall, after making such inquiry as it may deem fit and after giving to the person by whom the sum is alleged to be payable an opportunity of being heard, decide the question; and the decision of the Tribunal shall be final and shall not be called in question by any court or other authority.
(3)The Tribunal shall consist of one person who is not connected with the Commission or with the person by whom the sum is alleged to be payable.
(4)The expenses of the Tribunal shall be borne by the Commission.]