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 32] [Entire Act]

Union of India - Section

Section 63 in The Major Port Trusts Act, 1963

63. Application of sale proceeds .-(1) The proceeds of every sale under section 61 or section 62 shall be applied in the following order-

(a)in payment of the expenses of the sale;(b)in payment, according to their respective priorities, of the liens and claims excepted in sub-section (2) of section 59 from the priority of the lien of the Board;(c)in payment of the rates and expenses of landing, removing, storing or warehousing the same, and of all other charges due to the Board in respect thereof [, including demurrage (other than penal demurrage) payable in respect of such goods for a period of four months from the date of landing];(d)[ in payment of any penalty or fine due to the Central Government under any law for the time being in force relating to customs; [Inserted by Act 29 of 1974, Section 24 (w.e.f. 1.2.1975). ](e)in payment of any other sum due to the Board.]
(2)[ The surplus, if any, shall be paid to the importer, owner or consignee of the goods or to his agent, on an application made by him in this behalf within six months from the date of the sale of the goods.
(3)Where no application has been made under sub-section (2), the surplus shall be applied by the Board for the purposes of this Act.] [ Substituted by Act 29 of 1974, Section 24, for sub-Section (2) (w.e.f. 1.2.1975).]