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 7] [Entire Act]

Union of India - Subsection

Section 7(2) in The Coal Mines (Special Provisions) Rules, 2014

(2)Without prejudice to the generality of the foregoing powers and duties specified under section 6 of the Ordinance, the nominated authority shall have the power or the duty, as the case may be, to-
(a)call for all information necessary from any prior allottee in relation to any Schedule I coal mine, including records in relation to the coal reserves, production, costs of production, mine infrastructure and contracts entered into by any prior allottee;
(b)execute the vesting order in such form as may be specified by the Central Government;
(c)execute the allotment order in such form as may be specified by the Central Government;
(d)inform the relevant Central authorities and State authorities to record and mutate incorporeal rights of whatsoever nature including, of consents, permissions, permits, approvals, grants, registrations;
(e)take requisite steps for the collection of auction proceeds and the amounts realised from allotment;
(f)seek the details of taxes, levies or cess;
(g)direct the secured creditors in relation to a Schedule I coal mine to provide details of any secured debt, loans or other credit facilities, including security interest created by any prior allottee;
(h)ensure collection of bank guarantee in relation to a vesting order or an allotment order, as the case may be;
(i)keep records of any movable property of the prior allottee;
(j)keep records of the intimation of any charge in relation to a Schedule I coal mine provided by any prior allottee;
(k)call for information from the relevant statutory authorities under the Mines and Minerals (Development and Regulation) Act, 1957 (67 of 1957) and any rules and regulations made thereunder;
(l)adjust the preferential payments and transfer of amount to the Commissioner of Payments for disbursal to any prior allottee;
(m)transfer of residual amount to the respective State Governments where the Schedule I coal mine is located;
(n)open, operate and maintain one or more bank accounts for discharge of its functions;
(o)make payment to any person other than the prior allottee in accordance with the priority of payments specified in accordance with the provisions of section 9 of the Ordinance and in the manner as specified in rule 15;
(p)specify the manner of disposal of coal stock on the appointed date with the prior allottee of Schedule II coal mine; and
(q)the nominated authority may take into consideration such recommendations, findings or reports, including that of any committee of the Central Government, and any order issued by the Central Government as it may deem expedient.