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 6] [Entire Act]

Union of India - Section

Section 33 in The Displaced Persons (Debts Adjustment) Act, 1951

33. Matters to be taken into account in directing payment by instalments.

(1)In directing payment of any sums by instalments under the first part of the decree, the Tribunal shall take into account among other matters-
(a)the present income of the displaced debtor from all sources and the income that is likely to accrue to him in future;
(b)the size of the family dependant upon him for the ordinary necessaries of life and the expenditure likely to be incurred for the education and marriage of the children of the displaced person dependant upon him.
(2)Where a displaced creditor is a minor, or a widow or a person who, by reason of any physical disability, is permanently disabled from earning his livelihood, the Tribunal may direct that any instalment payable to him or her shall be twenty-five per cent. higher than what would otherwise have been directed to be paid, and where it does so, it shall also direct that the instalments of other decree-holders shall be proportionately reduced.