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 Maharashtra - Section

Section 51 in The Maharashtra Maritime Board Act, 1996

51. Application of sale proceeds.

(1)The proceeds of every sale under section 49 or section 50 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 47 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 the 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;
(e)in payment of any other sum due to the Board.
(2)The surplus, if any, shall be paid to the importer, owner or consigned 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.