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 21] [Entire Act]

Union of India - Subsection

Section 21(4) in Coal Mines (Nationalisation) Act, 1973

(4)The deductions made by the Commissioner under sub-section (2) shall have priority over all other debts, whether secured or unsecured.