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 5] [Entire Act]

Union of India - Section

Section 15 in Banning of Unregulated Deposit Schemes Act, 2019

15. Confirmation of attachment by Designated Court.

(1)Upon receipt of an application under section 14, the Designated Court shall issue notice to -
(a)the deposit taker; and
(b)any person whose property is attached under section 14, to show cause, within a period of thirty days from the date of issue of notice, as to why the order of attachment should not be made absolute and the properties so attached be sold.
(2)The Designated Court shall also issue notice to all other persons represented to it as having or being likely to claim any interest or title in the property, to appear on the same date as persons referred to in sub-section (1) to raise objections, if they so desire, to the attachment of the property.
(3)The Designated Court shall, after adopting such procedure as may be prescribed, pass an order -
(a)making the provisional order of attachment absolute; or
(b)varying it by releasing a portion of the property from attachment; or
(c)cancelling the provisional order of attachment, and in case of an order under clause (a) or clause (b), direct the Competent Authority to sell the property so attached by public auction or, if necessary, by private sale and realise the sale proceeds.
(4)The Designated Court shall not, in varying or cancelling the provisional order of attachment, release any property from attachment, unless it is satisfied that -
(a)the deposit taker or the person referred to in sub-section (1) has interest in such property; and
(b)there shall remain an amount or property sufficient for repayment to the depositors of such deposit taker.
(5)The Designated Court shall pass such order or issue such direction as may be necessary for the equitable distribution among the depositors of the money attached or realised out of the sale.
(6)The Designated Court shall endeavour to complete the proceedings under this section within a period of one hundred and eighty days from the date of receipt of the application referred to in sub-section (1).