[Cites 0, Cited by 0]
[Section 8]
[Entire Act]
State of West Bengal - Subsection
Section 8(1) in The Oriental Gas Company Act, 1960
| Sub-Section (1) substituted by W.B. Act 6 of 1970, w.e.f. 1.10.1960. which was earlier as under:-"(1) In respect of the taking over of the management and control, under section 3, or acquisition under section 7, of the undertaking of the Company, and there shall be paid by the State Government to the Company compensation to be determined under sub-section (2), as follows, that is to say, -(a) in the case of the taking over of the management and control of the undertaking of the Company, the annual compensation payable shall be a sum calculated at two per centum of the sum representing the purchase price of the undertaking of the Company reduced by such depreciation as may be allowed by the Tribunal referred to in sub-section (2) after considering the period and the nature of the use and the present condition of the properties concerned on the appointed day:(b) in the case of acquisition of the undertaking of the Company, the total compensation payable shall be. -a sum representing the purchase price of the undertaking of the Company reduced by such depreciation as may be allowed by the Tribunal referred to in sub-section (2) after considering the period and the nature of the use and the present condition of the properties concerned on the date of vesting in the State Government under section 7,ora sum representing eight times the average net income of the undertaking of the Company over a period of five complete years preceding the year in which the undertaking of the Company has been transferred to the State Government under clause (a) of section 4 for the purpose of management and control,whichever is less.Explanation.- In this sub-section -(i) "purchase price of the undertaking of the Company" means the aggregate of the prices of the different parts of the undertaking of the Company at the respective dates on which such parts were purchased, acquired or constructed by the Company:(ii) "net income of the undertaking of the Company" means the difference between the amount of gross revenue receipts and other general receipts accountable in the assessment of Indian income-tax arising from, and ancillary or incidental to, the business of the Company and the amount of expenditure incurred on the following -(a) rents, rates and taxes,(b) interest on loans and security deposits,(c) maintenance and repair,(d) collection charges.(e) cost of management, including the remuneration of managing agents, if any,(f) other expenses admissible under the law for the time being in force in the assessment of Indian income-tax and arising from, and ancillary or incidental to, the business of the Company, and(g) such other expenses as may be prescribed by rules made under this Act. |