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 Madhya Pradesh - Section

Section 14A in The Central Provinces Court of Wards Act, 1899

14A. [ Exemption of certain moneys from process of execution. [Inserted by the Central Provinces Act No. XII of 1934.]

(1)Notwithstanding anything contained in any enactment for the time being in force, such sum of money in the custody of the Court of Wards on account of any property under its superintendence as may be necessary to meet the items of expenditure hereinafter mentioned shall not be liable to any process of execution-
(a)allowances determined under Section 23 for any Government Ward, his family and dependants for a period of three months;
(b)rates for a period of three months levied on such property under Section 3, and any special charges against such property under Section 4, of the Government Management of Private Estates Act, 1892;
(c)cost for a period of three months of any establishment other than a Government establishment, specially employed in the management of such property, including contingent charges in connection with such employment; and
(d)expenses required until the next harvest for the cultivation of land belonging to any Government Ward and directly cultivated by him or the Court of Wards.
(2)A certificate of the Court of Wards in respect of the amount required for the purpose of item (c) shall be final. The amount required for the purpose of item (d) shall be such as may, in the opinion of the Civil Court, be necessary.]