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]

Union of India - Section

Section 7 in The Auroville (Emergency Provisions) Act, 1980

7. Delivery of possession of properties of Auroville.

(1)Every person having, on the appointed day, in his possession, custody or control any property forming part of, or relatable to, Auroville, shall deliver forthwith such property to the Administrator or to any officer or other employee of the Central government as may be authorised by the Central Government in this behalf.
(2)Any person who has, on the appointed day, in his possession or under his control any books, papers or other documents relating to Auroville ( including the minutes books containing resolutions in relation to Auroville adopted by persons in charge of the management of the Society before the appointed day ), the current cheque books relating to Auroville, any letters, memoranda, notes and other communication between him and the Society shall, notwithstanding anything contained in any other law for the time being in force, be liable to account for the books, papers and other documents ( including such minutes books, cheque books, letters, memoranda, notes and other communications ), to the Administrator or to such person ( being an officer or other employee of the Central Government ) as may be authorised by the Central government in this behalf.
(3)Every person in charge of the management of Auroville immediately before the appointed day shall, within ten days from that day or within such further period as the Central Government may allow in this behalf, furnish to the Administrator a complete inventory of all the properties and assets ( including particulars of donations received, book debts , investments and belongings ) forming part of, or relatable to, Auroville immediately before the appointed day and all liabilities and obligations of the Society in relation to Auroville subsisting immediately before that day and also of all agreements entered into by the Society in relation to Auroville and in force immediately before the appointed day.