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]

State of Rajasthan - Section

Section 9 in Rajasthan Animals and Birds Sacrifice (Prohibition) Act, 1975

9. Deductions from the gross amount.

- The Government shall be entitled to deduct the following sums from the gross amount payable under this Act to a licensee:-
(a)the amount if any, already paid in advance:
(b)the amount, if any, specified in section 8;
(c)the amount due if any including interest thereon from the licensee to the Board for energy supplied by the Board before the vesting date:
(d)all amounts and arrears of interest if any thereon due from the licensee to the Government;
(e)the amount if any equivalent to the loss sustained by the Government by reason of any properly or rights belonging to the Undertaking not having been handed over to the Government the the amount of such loss being deemed to be the amount by which the market value of such property or rights exceeds the amount payable therefor under this Act together with any income which might have been realised by the Government if the property or rights had been handed over on the vesting date;
(f)the amount of all loans due from the licensee to any financial institutions constituted by or under the authority of the Government and arrears of interest, if any, thereon;
(g)all sums paid by consumers by way of security deposit and arrears of interest due thereon on the vesting date in so far as they have not been paid over by the licensee to the Government less the amounts which according to the books of the licensee are due from the consumers to the licensee for energy supplied by him before that date;
(h)all advances from consumers and prospective consumers and all sums which have been or ought to be set aside to the credit of the consumers fund, in so far as such advances of sums have not been paid over by the licensee to the Government.
(i)the amounts remaining in Tariffs and Dividends Control Reserve, Contingencies Reserve and the Development Reserve, in so far as such amounts have not been paid over by the licensee to the Government:
(j)the amount if any as specified in sub-sections (2) and (3) of section 11;
(k)the amount, if any relating to debts mortgages or obligations as mentioned in the proviso to section 7(2):
(l)the amount due to Government from the licensee by way of royalties or due to other Governments by way of taxes not paid:
Provided that before making any deduction under this section, the licensee shall be given a notice to show cause against such deduction, within a period of 30 days from the date of receipt of such notice.