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 16] [Entire Act]

Union of India - Subsection

Section 16(2) in Bolani Ores Limited (Acquisition of Shares) And Miscellaneous Provisions Act, 1978.

(2)Without prejudice to the other provisions contained in this section, it shall be lawful for the steel Authority of India to take all necessary steps for taking possession of all properties, which have been transferred to, and vested in, it under this Act.