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]

Union of India - Section

Section 315 in Government of India Act, 1935

315.

(1)While this Part of this Act is in operation, no sterling loans shall be contracted by the Governor-General in Council, but in lieu thereof, if provision is made in that behalf by an East India Loans Act of the Parliament of the United Kingdom, the Secretary of State may, within such limits as may be prescribed. by the Act, contract such loans on behalf of the Governor-General in Council.
(2)The Secretary of State shall not exercise any such powers of borrowing as are mentioned in this section unless at a meeting of the Secretary of State and his advisers the borrowing has been approved by a majority of the persons present.
(3)There shall be inserted-
(a)in paragraph (d) of subsection (1) of section one of the Trustee Act, 1925, after the words" on the revenues of India " ; and
(b)at the end of sub-paragraph (9) of paragraph(a) of section ten of the Trusts (Scotland)Act, 1921, the words "or in any sterling loans raised by the" Secretary of State on behalf of the Governor-General of" India in Council under the provisions of Part XIII of" the Government of India Act, 1935."
(4)No deduction in respect of taxes imposed by or under any existing Indian law or any law of the Indian,206 the Federal, or a Provincial Legislature shall be made, either before or after the establishment of the Federation, from any payment of principal or interest in respect of any loan contracted under this section.
(5)Any legal proceedings in respect of any loan raised under this section may, either before or after the establishment of the Federation, be brought in the United Kingdom against the Secretary of State, but nothing in this section shall be construed as imposing any liability on the Exchequer of the United Kingdom.