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]

State of Odisha - Section

Section 7 in The Orissa Ministers' Motor Car Advance Rules, 1967

7. Sale of motor car.

(1)No motor car for the purchase of which an advance has been granted under these rules shall, at any time before the repayment of the advance together with the interest due thereon, be sold without the previous sanction of the Governor.
(2)If the motor car is sold before the advance together with the interest thereon has been fully repaid, the sale proceeds shall be applied, so far as may be necessary, towards the repayment to such outstanding balance :Provided that when the motor car is sold only in order that another motor car may be purchased, the Governor may permit the Minister to apply the sale proceeds towards such purchase, subject to the following conditions, namely :
(a)The amount outstanding shall not exceed the cost of the car so purchased;
(b)The amount outstanding shall continue to be recovered at the rate previously fixed; and
(c)The car so purchased shall be insured and mortgaged in favour of the Government as required by these rules.
(3)In cases where the Minister who has received the advance desires to sell the motor car to another Minister he may be permitted to do so by the Governor; provided the purchasing Minister gives a declaration in writing to the effect that he shall be bound by the terms and conditions of the mortgage bond executed in favour of the Government in respect of the motor car.