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 1] [Entire Act]

Union of India - Section

Section 398 in The Merchant Shipping Act, 1958

398. Immediate sale of wreck by receiver in certain cases. -

A receiver of wreck may at any time sell any wreck in his custody if, in his opinion,-
(a)it is under the value of five hundred rupees; or
(b)it is so much damaged or of so perishable a nature that it cannot with advantage be kept; or
(c)it is not of sufficient value for warehousing;
and the proceeds of the sale shall, after defraying the expenses thereof, be held by the receiver for the same purposes and subject to the same claims, rights and liabilities as if the wreck had remained unsold.