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 10] [Entire Act]

State of Manipur - Section

Section 23 in The Court of Wards Act, 1879

23. Estate under charge of Court exempt from sale.

- Clause I. Except as hereinafter provided by Section 23-A, every estate, and, subject to the provisions of Section 14 of Act 2 of 1859, every share or part of an estate for which a separate account has been opened under Section 10 or Section 11 of the said Act, or under Section 70 of Bengal Act 7 of 1876 [and subject to the provisions of Section 70, sub-section (2) of the Assam Land and Revenue Regulation, 1886, every share or part of an estate for which a separate account has been opened under Section 65 of the said Regulation] shall be exempt from sale for arrears of Government revenue which have accrued whilst such estate, share or part has been under the charge of the Court:Provided that all such arrears of revenue shall be the first charge upon the sale proceeds of any estate, share or part which may be sold for any other cause than for such arrears of revenue.Recovery of arrears of revenue, etc., due at the time when property ceases to be under charge of Court. Clause 2. If at the time when any properly ceases to be under the charge of the Court of Wards, any liabilities enumerated in this clause or outstanding in respect of any part of the property, the Collector may attach the whole or any part of such property whether consisting of estates, or shares or parts of estates, or tenures or holdings and collect the rents, cesses and other demands due and all arrears thereof, managing the property so attached either directly or through a manager or by farming as he may think fit:Provided that such attachment shall not remain in force for a period exceeding five years.The Collector shall, from the proceeds of such property, discharge the liabilities of the whole property in the following order of priority:
(1)cost of management;
(2)arrears of Government revenue and interest;
(3)current revenue;
(4)cesses due to the Government;
(5)arrears of rent and cess due to the superior landlords and interest thereon;
(6)Other sums due to the Government, including the principal of and interest on any loans advanced by any Government; and
(7)current rent.After satisfaction of the above liabilities the Collector shall, subject to any order of the Civil Court in this behalf, release the property to the proprietor and pay to him or his duly constituted agent any surplus that remains in the hands of the Collector, and shall furnish such proprietor with an account of the receipts and expenditure extending over the time when the property was under attachment.Administration of property by trustees on withdrawal from charge by the Court of Wards. Clause 3(1). When the Court of Wards decides to withdraw from the charge of any property on the ground that in its opinion the properly is insufficient to pay the liabilities of the proprietor, secured and unsecured, within a reasonable period, it shall give the proprietor and his creditors such opportunities as it thinks reasonable to come to an agreement regarding the release of the property from the charge of which it is about to withdraw and if any such agreement is reached, the Court of Wards, if it is of opinion that the agreement is valid, shall release the property to the proprietor.If the property is not so released, the Court of Wards may, upon notice to the proprietor, call a meeting of his creditors to elect not less than two trustees to administer the property. At such meeting the creditor shall have votes in proportion to the debts owing to them respectively. The opinion of creditors to whom three-fourths of the debts of the proprietor are owing shall prevail. The procedure relating to the holding of such meeting shall be laid down by the Court of Wards.If the creditors fail to elect the trustees or if the trustees elected refuse to act within a time to be fixed by the Court of Wards the Court of Wards, may appoint the trustees. The trustees so elected or appointed shall be deemed to be appointed by the Civil Court.
(2)Upon the trustees so elected or appointed, as the case may be, expressing their willingness to act as trustees the property shall, subject to the right of the Collector to attachment, collection and discharge of the liabilities mentioned in Section 23, vest in them, in trust to administer it under the discretion of such Civil Court as may be prescribed by rules for discharging the other liabilities of the proprietor and making over the residue, if any, to him. The Collector shall pay to the trustees, instead of to the proprietor or his agent, any surplus that remains in his hands. Notice of the withdrawal of the Court of Wards and the vesting of the property in the trustees shall be published in the manner provided in Section 64-A.
(3)Upon the vesting of the property in the trustees the charge of the Court of Wards shall be deemed to be withdrawn but the proprietor shall not become liable to arrest or imprisonment in execution of any decree or order for such liabilities.
(4)Any adjudication of claims by the Court of Wards or compromise under Section 10-D shall be binding in the same manner and to the same extent as if the Court of Wards and not withdrawn from charge of the property and as if the Civil Court had made such adjudication or recorded such compromise.
(5)The Civil Court shall have all the powers given by law, including the law of insolvency, for the administration of the said property and the trust mentioned above and shall also have power to remove trustees and appoint new trustees.
(6)The proprietor or the creditors will be at liberty to apply to the Civil Court from time to time as there may be occasion, for such removal or appointment, for the framing of a scheme of administration, or for the termination of the trust and discharge of the trustees.
(7)The form of notice, the manner of service thereof, the manner of signifying the willingness of trustees to act, the procedure for the election of trustees and the Civil Court under whose directions the trustees shall administer the property may be prescribed by rules to be framed by the State Government.