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 Tamilnadu - Section

Section 28 in Madura Sugars Limited (Acquisition and Transfer of Undertaking) Act, 1984

28. Contracts to cease to have effect unless ratified by the Government or the Government company.

- Every contract entered into by the company in relation to its undertaking, which has vested in the Government under section 4, for any service, sale or supply and in force immediately before the appointed day, shall, on and from the expiry of a period of one hundred and eighty days from the appointed day, cease to have effect unless such contract is, before the expiry of that period, ratified in writing by the Government, or the existing, or new, Government company in which such undertaking has been vested under this Act and in ratifying such contract, the Government or such Government company, may make such alteration or modification therein as they may think fit:Provided that the Government or such Government company shall not omit to ratify a contract and shall not make any alteration or modification in a contract-
(a)unless it is satisfied that such contract is unduly onerous or has been entered into in bad faith or is detrimental to the interests of the Government or such Government company; and
(b)except after giving the parties to the contract a reasonable opportunity of being heard and except after recording in writing its reasons for refusal to ratify the contract or for making any alteration or modification therein.