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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 14 in Andhra Pradesh Chit Funds Act, 1971

14. Duties of the foreman.

(1)The foreman shall, on the prized sub-scriber furnishing sufficient security for the due payment of future sub-scriptions be bound to pay him the prize amount ;Provided that the prized subscriber shall be entitled to demand immediate payment of the prize amount after deducting all future subscriptions without any security whatsoever and in such case the foreman shall, before the date of the next succeeding installment, deposit in an approved bank mentioned in the chit agreement; the amount of future subscriptions deducted as aforesaid and he shall not withdraw the amount so deposited except for payment of future sub-scriptions.
(2)If owing to the default of the prized subscriber the prize amount due in respect of any drawing remains unpaid before the date of the next succeed ing drawing the foreman shall deposit the same forthwith in an approved bank mentioned in the chit agreement and intimate in writing the fact of such de posit to the prized subscriber.
(3)Every payment of the prize amount, the deposit of the amount of the future subscriptions under sub-section (1) and the deposit of the prize amount under sub-section (2) shall be intimated to the subscribers at the next succeeding drawing and particulars of such payment or deposit entered in the minutes of the proceedings of that drawing.
(4)The foreman shall not appropriate for himself any amount in excess of what he is entitled to under clause (b) of section 13 ;Provided that where the foreman is himself a prized subscriber, he shall be entitled to appropriate for himself the prize amount;Provided further that the foreman may appropriate for himself the interest accruing on the amount deposited under the provision to sub-section {1).