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]

Union of India - Section

Section 8 in The Special Economic Zone Authority Rules, 2009

8. The Development Commissioner who is the Chairperson and the Chief Executive Officer of the Authority shall.

- (i) in the absence of regular Secretary, may designate any officer of the Authority to act as Secretary to the Authority and such appointment shall be ratified by the Authority in its next meeting;
(ii)Entrust such other duties and responsibilities to the Secretary;
(iii)Implement the decisions of the Authority;
(iv)Comply with the directions of the Central Government under section 38 of the Act for its efficient administration;
(v)Maintain the land records and title deeds of the Special Economic Zone concerned in safe custody;
(vi)Defend the suits against the Central Government in any Court for payment of enhanced compensation for private lands acquired under the Land Acquisition Act for development of the Special Economic Zone;
(vii)Defend all the proceedings or suits initiated against the Central Government or the Authority or any other officer on account of the actions taken by the Estate Officer of the Zone concerned under the Public Premises (Eviction of Unauthorized occupants) Act, 1971 :
Provided that the lease agreements as aforesaid which are in force as agreements between the President of India represented by the Development Commissioner and the Units or other parties as on the date of commencement of these rules shall be deemed to be executed between the Authority and the Units or other parties for the balance period of the lease;
(viii)Execute Lease Agreement between the Authority and the Units or other parties in respect of built-up premises or land allotted, in the format specified by the Authority;
(ix)Take steps to initiate legal proceedings against the Units or licence holders in the Special Economic Zone concerned or defend all suits, applications, writ Petitions and any other legal proceedings as he considers necessary to protect the interest of the Authority and the Central Government;
(x)May allot built-up premises or land to the entrepreneur for authorised operation after issue of Letter of Approval by the Development Commissioner;
(xi)Take steps to ensure recovery of all the dues of the Authority and the Central Government;
(xii)To recommend actions as per the procedures prescribed under the Special Economic Zones Act and the rules made there under and Foreign Trade Policy to suspend or cancel the Import-Export Code Number or cancel the Letter of Approval, Letter of Permission in respect of any Unit inside the Zone where such action is warranted on account of violation of conditions of lease or licence;
(xiii)Prevent the entry of unauthorised persons into the Zone and regulate and restrict the entry of private and other public vehicles and goods carriers in the interest of safety and security of the various Units inside the Zone and their workers.
(xiv)Sign all instruments of contract with regard to lease, acquisition, holding and disposal by way of sale or otherwise of any immovable property and it shall be duly authenticated by common seal of the Authority:
Provided that no sale or mortgaging or offering as collateral security or alienation in any other manner of movable and immovable property of the Central Government acquired on behalf of the President of India in terms of the provisions of the lease deed against any Unit in the Special Economic Zone and vested in the Central Government shall be permissible without the prior approval of the Central Government.CHAPTER - IV Appointment Of The Officers And Employees Of The Authority