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 17] [Entire Act]

Union of India - Subsection

Section 17(1) in The Enemy Property Act, 1968

(1)There shall be levied by the Custodian fees equal to five per centum of—
(a)the amount of moneys paid to him;
(b)the proceeds of the sale or transfer of any property which has been vested in him under this Act; and
(c)the value of the residual property, if any, at the time of its transfer to the original owner or other person specified by the Central Government under section 18:
Provided that in the case of an enemy whose property is allowed by the Custodian to be managed by some person specially authorised in that behalf, there shall be levied a fee of two per centum of the gross income of the enemy or such less fee as may be specifically fixed by the Central Government after taking into consideration the cost of direct management incurred by that Government, the cost of superior supervision and any risks that may be incurred by that Government in respect of the management:Provided further that the Central Government may, for reasons to be recorded in writing, reduce or remit the fees leviable under this sub-section in any special case or class of cases.Explanation.— In this sub-section “gross income of the enemy” means income derived out of the properties of the enemy vested in the Custodian under this Act.