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]

Union of India - Section

Section 1228 in The Tea Companies (Acquisition And Transfer Of Sick Tea Units) Act, 1985

1228.

[28th May, 1985]An Act to provide for the acquisition and transfer of the sick tea units specified in the First Schedule and the right, title and interest of the tea companies in respect of the said tea units with a view to securing proper reorganisation and management of such tea units so as to subserve the interests of the general public by augmenting the production and manufacture of different varieties of tea which are essential to the needs of the economy of the country and for matters connected therewith or incidental thereto.WHEREAS the sick tea units specified in the First Schedule had been engaged in the production and manufacture of different varieties of tea;AND WHEREAS the management of the said tea units was taken over by the Central Government under the Tea Act, 1953 (29 of 1953);AND WHEREAS the Central Government had invested large sums of money with a view to making the said tea units viable;AND WHEREAS further investment of large sums of money is necessary for reorganising and rehabilitating the said tea units;AND WHEREAS the acquisition by the Central Government of the said tea units is necessary to enable it to invest such large sums of money and to protect the large investments already made and also the interests of the workmen employed therein by proper reorganisation and management of the said tea units and thereby to augment the production and manufacture of different varieties of tea which area essential to the needs of the economy of the country;BE it enacted by Parliament in the Thirty-sixth Year of the Republic of India as follows:-