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] [Section 34] [Entire Act]

Union of India - Subsection

Section 34(2) in The Smith, Stanistreet and Company Limited (Acquisition and Transfer of Undertakings) Act, 1977

(2)Notwithstanding such repeal, anything done or any action taken under the Ordinance so repealed shall be deemed to have been done or taken under the corresponding provisions of this Act.The Schedule(See Sections 18, 19, 20, 22 and 24)Order of Priorities for the Discharge of Liabilities of the CompanyPart 'A'Post-Take-Over Management PeriodCategory I.
(a)Wages, salaries and other dues of the employees of the Company.
(b)Loans advanced by the Central Government.
(c)Loans advanced by Indian Drugs and Pharmaceuticals Limited.
(d)Loans advanced by banks guaranteed by the Central Government.
(e)Credit availed of for purposes of trade or manufacturing operations.
Category II.
(a)Revenue, taxes, cesses, rates or other dues to the Central Government or a State Government.
(b)Sales tax, rates and taxes, contributions to be made to the Employees State Insurance Fund and Additional Dearness Allowances payable to employees.
Part 'B'Pre-Take-Over Management PeriodCategory III.Arrears in relation to provident fund, salaries and wages and other amounts due to employees of the Company.Category IV.Principal amount due in relation to all secured loans.Category V.Amounts due by way of interest due in relation to the secured loans referred to in category IV.Category VI.Revenue, taxes, cesses, rates or any other dues to the Central Government, a State Government, a local authority or a State Electricity Board.Category VII.
(a)Any credit availed of for purposes of trade or manufacturing operations.
(b)any other dues.