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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(3) in Andhra Pradesh Electricity Reform (Transfer Scheme) Rules, 1999

(3)On such transfer and vesting of the assets, liabilities and Proceedings in terms of sub-rule (1) to APGENCO or sub-rule (2) to APTRANSCO, as the case maybe, the APGENCO or the APTRANSCO, the Transferee, shall be responsible for all contracts, rights, deeds, schemes, bonds, agreements and other instruments of whatever nature to which the Board was initially a party, subsisting or having effect on the effective date of transfer, in the same manner as the Board was liable immediately before the effective date, and the same shall be in force and effect against or in favour of the Transferee and may be enforced effectively as if the Transferee had been a party thereto instead of the Board:Provided that the proceeds of the 15% redeemable and non-convertible Vidyut Bonds (Series 1/99) issued by the Board shall continue to be received by the Board in the manner specified in the issue documents and retained in the existing no-lien accounts till further orders by the State Government as to their utilization for the objects of then issue.