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 Odisha - Section

Section 64 in The Orissa Motor Vehicles Taxation Act, 1975

64. Postponement of sale to enable defaulter to raise amount due under certificate - (1) Where an order for the sale of immovable property has been made, if the defaulter can satisfy the Tax Recovery Officer that there is reason to believe that the amount or the certificate may be raised by the mortgage or lease or private sale of such property, or some part thereof, or any other immovable property of the defaulter the Tax Recovery Officer may, on his application, postpone the sale of the property comprised in the order for sale, on such terms and for such period as he thinks proper, to enable him to raise the amount.

(2)In such case, the Tax Recovery Officer shall grant a certificate to the defaulter authorising him within a period to be mentioned therein and, notwithstanding anything contained in this Schedule, to make the proposed mortgage, lease or sale :Provided that all money payable under such mortgage, lease or sale shall be paid, not to the defaulter but to the Tax Recovery Officer :Provided further that no mortgage, lease or sale under this rule shall become absolute until it has been confirmed by the Tax Recovery Officer.