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]

State of Gujarat - Section

Section 14 in The Essential commodities act 1955

14.

liability of such person to pay or deposit such amount arose before or after such commencement] be recoverable by Government together with simple interest due thereon computed at the rate of 1[fifteen per cent.] per annum from the date of such default to the date of recovery of such amount, as an arrear of land revenue 2[or as a public demand].
(2)The amount recovered under sub-section (1) shall be dealt with in accordance with the order under which the liability to pay or deposit such amount arose.
(3)Notwithstanding anything contained in any other law for the time being in force or any contract to the contrary, no court, tribunal or other authority shall grant any injunction or make any order prohibiting or restraining any Government from recovering any amount as an arrear of land revenue 4[or as a public demand] in pursuance of the provisions of sub-section (1).
(4)If any order, in pursuance of which any amount has been recovered by Government as an arrear of land revenue 4[or as a public demand] under subsection (1) is declared by a competent court, after giving to the Government a reasonable opportunity of being heard, to be invalid, the Government shall refund the amount so recovered by it to the person from whom it was recovered, together with simple interest due thereon, computed at the rate of 1[fifteen per cent.] per annum, from the date of recovery of such amount to the date on which such refund is made. Explanation."For the purposes of this section, "Government" means the Government by which the concerned order under section 3 was made or where such order was made by an officer orauthority subordinate to any Government, that Government.]STATE AMENDMENTRajasthanInsertion of new section 7A in Central Act 10 of 1955.- After section 7 of the Essential Commodities Act, 1955 (Central Act 10 of 1955), in its application to the State of /br/hr1, the following new section shall be inserted, namely:-"7A. Forfeiture of certain property used in the commission of the offence.-Whenever any offence relating to foodstuffs which is punishable under section 7 has been committed, the Court shall direct that all the packages, coverings or receptacles in which any property liable to be forfeited under the said section is found and all the animals, vehicles, vessels or other conveyances used in carrying the said property shall be forfeited to the Government:Provided that if the Court is of opinion that it is not necessary to direct for feiture in respect of all such packages, coverings or receptacles or such animals, vehicles, vessels or other conveyances or any of them, it may, for reasons to be recorded, refrain from doing so."[Vide Rajasthan Act 32 of 1960, s. 2] 8. Attempts and abetment."Any person who attempts to contravene, or abets a contravention of, any order made under section 3 shall be deemed to have contravened that order.