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 Kerala - Section

Section 19 in Kerala Spinners, Alappuzha (Acquisition and Transfer of Undertaking) Act, 2010

19. Priority of Claims.

- The claims arising out of the matters specified in the Second Schedule shall have priorities in accordance with the following principles, namely:-
(a)Category I will have precedence over all other categories and Category II will have a precedence over Category III and so on;
(b)The claims specified in each of the categories, except Category V, shall rank equally and be paid in full, but if the amount is insufficient to meet such claims in full, they shall abate in equal proportions and be paid accordingly;
(c)The liabilities specified in Category V shall be discharged subject to the priorities specified in this section, in accordance with the terms of the secured loans and the priority, inter se, of such loans; and
(d)The question of payment of a liability with regard to a matter specified in a lower category shall arise only if a surplus is left after meeting all the liabilities specified in the immediately higher category.