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 9] [Entire Act]

State of Gujarat - Section

Section 12 in The Essential commodities act 1955

12.

an opportunity to the appellant to be heard, pass such order as it may think fit, confirming, modifying or annulling the order appealed against.
(2)Where an order under section 6A is modified or annulled by such judicial authority, or where in a prosecution instituted for the contravention of the order in respect of which an order of confiscation has been made under section 6A, the person concerned is acquitted, and in either case it is not possible for any reason to 1[return the essential commodity seized ], 2[such persons shall, except as provided by sub-section (3) of section 6A, be paid] the price therefore 3[as if the essential commodity,] had been sold to the Government with reasonable interest calculated from the day of the seizure of 4[the essential commodity] 5[and such price shall be determined"
(i)in the case of food grains, edible oilseeds or edible oils, in accordance with the provisions of sub-section (3B) of section 3;
(ii)in the case of sugar, in accordance with the provisions of subsection (3C) of section 3 ; and
(iii)in the case of any other essential commodity, in accordance with the provisions of sub- section (3) of section 3. ]
STATE AMENDMENTSUttar Pradesh Amendment of section 6-C.—In sub-section (2) for the words "such person shall be paid", the words "such person shall, except as provided by sub-section (3) of Section 6-A, be paid" shall be substituted.[Vide Uttar Pradesh Act 18 of 1975, s. 7]Substitution of sections 6-A and 6-C.—In the principal Act, for sections 6-A and 6-C as amended or substituted by the Uttar Pradesh Amendment, sections 6-A and 6-C respectively, as amended or substituted by the Central Amendment, shall be and be deemed with effect from the date of commencement of the Central Amendment to have been substituted.[Vide Uttar Pradesh Act XVI of 1978, s. 4]