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 Maharashtra - Section

Section 55 in The Maharashtra Agricultural Debtors Relief Act, 1947

55. Rules.

(1)The [State] [This word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may by notification in the Official Gazette and subject to the condition of previous publication from time to time, make rules for carrying into effect the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing provision, such rules may be made for all or any of the following purposes, namely:-
(a)the purposes for which loans may be advanced under clause (13) of section 2;
(b)the form of application under sub-section (2) of section 4 and the manner of signing, verification and presentation thereof;
(c)the form of application and the manner of signing and verification thereof under sub-section (2) and the manner of giving notice under sub-section (3) of section 8;
(d)the manner of giving notice and publication of general notice and the form of statement to be submitted under section 14;
(e)the inventories of property, lists of creditors and of debtors and of debts due to and from a debtor, the examination in respect of property or creditors, the time at which the debtor shall attend before the Court and do other things in relation to property under sub-section (1) of section 16, and the production of books of account the examination to be submitted to, and the information to be supplied by a creditor in respect of the debt due to him by the debtor under subsection (2) section 16;
(f)the manner of determining the value of property and other assets under sub-section (1), and the manner of calculating the market value of the lands under sub-section (4), of section 29;
(g)the form of award under sub-section (2) of section 32 and sub-section (2) of section 33;
(h)the form of application under clause (i) of sub-section (3) of section 38;
(i)the manner in which property may be sold under section 41;
(j)the manner of recovery of Court-fees under sub section (2) of section 44;
(k)the manner of service of notice under section 45;
(ka)[ the form of and the particulars to be included in the Register of Debt Adjustment Awards and the Index kept under section 46A. [Clauses (ka) and (kb) were inserted by Bombay 70 of 1948, Section 23.]
(kb)the particulars to be included in the memorandum under section 46B;]
(l)the conditions on which authority to grant loans shall be granted under sub-section (2) of section 54.