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 Uttar Pradesh - Section

Section 10A in Swadeshi Cotton Mills Company Limited (Acquisition and Transfer of Undertakings) Act, 1986

10A. [ Special provision for disposal of assets of the textile undertakings in certain circumstances. [Inserted by Act 40 of 1995, s. 3 (w.e.f. 27-6-1995).]

- If the National Textile Corporation considers it necessary or expedient for the better management, modernisation, restructuring or revival of a textile undertaking so to do, it may, with the previous sanction of the Central Government, transfer, mortgage, sell or otherwise dispose of any land. plant, machinery or any other assets of any of the textile undertakings:Provided that the proceeds of no such transfer, mortgage, sale or disposal shall be utilised for any purpose other than the purpose for which the sanction of the Central Government has been obtained.]