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 9 in Bengal Immunity Company Limited (Acquisition And Transfer of Undertakings) Act, 1984.

9. Payment of further amount.-

(1)For the deprivation of the Company of the management of its undertakings there shall be given to the Company by the Central Government an amount calculated at the rate of two thousand rupees per month for the period commencing on the date on which the management of undertakings of Company was taken over by the persons authorised by the Central Government under section 18A of the Industries (development and Regulation) Act, 1951, and ending on the appointed day.
(2)The amount specified in section 8, and the amount determined under sub-section (1) shall carry simple interest at the rate of four per cent per annum for the period commencing on the appointed day and ending on the date on which payment of such amount is made by the Central Government to the Commissioner,.
(3)The amounts determined in accordance with the provisions of sub-sections (1) and (2) shall be given by the Central Government to the Company in addition to the amount specified in section 8.
(4)For the removal of doubts, lit is hereby declared that the liabilities of the Company in relation to its undertakings which have vested in the Central Government under section 3 shall be discharged from the amount referred to in section 8, and also from the amounts determined under sub-sections (1) and (2) , in accordance with the rights and interests of the creditors of the company.