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 4] [Entire Act]

Union of India - Section

Section 21 in Coking Coal Mines (Nationalisation) Act, 1972

21. Payment of the Central Government to the Commissioner:-

(1)The Central Government shall, within thirty days from the specified date, pay, in cash, to the Commissioner, for payment to the owner of a coking coal mine or coke oven plant, a sum equal to the sum specified against the coking coal mine or coke oven plant, as the case may be, in the First Schedule or the Second Schedule together with the amount and interest, if any, referred to in section 12.
(2)In addition to the sum referred to in sub-section (1), the Central Government shall pay, in cash, to the Commissioner, such amount as may become due to the owner of a coking coal mine or coke oven plant in relation to the period during which the management of the coking coal mine or coke oven plant remained vested in the Central Government [and simple interest at the rate of four per cent per annum on such amount for the period commencing on the 1st day of April, 1973 and ending on the date of payment of such amount to the Commissioner.] [Inserted by Act 57 of 1986, section 7]
(3)The Commissioner shall open and operate an account in a scheduled bank in respect of each coking coal mine or coke oven plant.
(4)Every amount paid to the Commissioner shall be deposited to the credit of the account referred to in sub-section (3) of the coking coal mine or coke oven plant to which the payment relates.
(5)Interest accruing on the amount standing to the credit of the account referred to in sub-section (3) shall enure to the benefit of the owner of the coking coal mine or coke oven plant, as the case may be.
(6)References in this section to the owner of coking coal mine shall, in relation to a group of coking coal mines specified in the First Schedule, be construed a references to the owner of that group of coking coal mines [and shall also be payable to the Commissioner in addition to the sum referred to in sub-section (1).] [Inserted by Act 57 of 1986, section 7]