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 87] [Entire Act]

Union of India - Subsection

Section 87(2) in The States Reorganisation Act, 1956

(2)For the purposes of this section, there shall be deemed to be included in the liabilities which have accrued or may accrue under any contract--
(a)any liability to satisfy an order or award made by any Court or other tribunal in proceedings relating to the contract; and
(b)any liability in respect of expenses incurred in or in connection with any such proceedings. 345 (3) This section shall have effect subject to the other provisions of this Part relating to the apportionment of liabilities in respect of loans, guarantees and other financial obligations; and bank balances and securities shall notwithstanding that they partake of the nature of contractual rights, be dealt with under those provisions.