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 131] [Entire Act]

State of Jharkhand - Subsection

Section 131(2) in The Bihar Coal Mining Area Development Authority Act, 1986

(2)From the date of declaration under sub-section (1)-
(a)all properties, funds and dues which are vested in, or realisable by, the Authority shall vest in, or be realisable by the Government;
(b)all liabilities which are enforceable against the Authority shall be enforceable by the Government; and
(c)for the purpose of realising properties, funds and dues referred to in clause (a) the functions of the Authority shall be discharged by the Government.