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 Uttar Pradesh - Section

Section 25 in The U.P. Debt Relief Act, 1977

25. Provisions of the Act not to apply to certain debts or liabilities.

- Nothing in this Act shall affect any debt or other liabilities (including any liability to pay interest) of a debtor or a small farmer falling under any of the following heads, namely-
(a)any debt (including any tax, cess or fee) due to the Central Government, any State Government or a local authority;
(b)any debt due to a Government Company within the meaning of Section 617 of the Companies Act, 1956 ;
(c)any debt due to the Life Insurance Corporation of India established under the Life Insurance Corporation Act, 1956, or any other corporations established by or under any law for the time being in force;
(d)any debt due to -
(i)a banking company as defined in the Banking Regulation Act, 1949;
(ii)the State Bank of India constituted under the State Bank of India Act, 1955;
(iii)a subsidiary bank, as defined in the State Bank of India (Subsidiary Banks) Act, 1959;
(iv)a corresponding new bank constituted under the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970;
(v)any banking institution notified by the Central Government under Section 51 of the Banking Regulation Act, 1949 ;
(vi)the Agricultural Refinance and Development Corporation constituted under the Agricultural Refinance and Development Corporation Act, 1963 ;
(vii)the U.P. State Agro-Industrial Corporation Ltd., a company incorporated under the Companies Act, 1956;
(viii)the Agricultural Finance Corporation Ltd., a corporation incorporated under the Companies Act, 1956;
(ix)a Regional Rural Bank established under the Regional Rural Banks Act, 1976; and
(x)any other financial institutions notified by the State Government as a bank for the purposes of this Act;
(e)any debt due to a co-operative society including a land development bank registered or deemed to be registered under the Uttar Pradesh Co-operative Societies Act, 1965;
(f)any rent due in respect of any property including agricultural land let out to a debtor or a small farmer;
(g)any liability arising out of breach of trust or any tortious liability;
(h)any liability in respect of wages or remuneration due as salary or otherwise for services rendered;
(i)any liability in respect of maintenance whether under a decree of civil court or otherwise;
(j)any debt which represents the price of property whether movable or immovable, purchased by a debtor or small farmer or any amount due under a hire-purchase agreement;
(k)any advance of money given to the debtor or a small farmer by a person as the price of goods or property to be sold later on;
(l)any advance of wages whether in cash or in kind, or partly in cash or partly in kind, made to a debtor or a small farmer at his instance by a person in pursuance of a contract of service for a specified period:
Provided that the rate of wages settled is not less than the minimum rate of wages fixed by law;
(m)any compensation payable on account of partition or division of property or any compensation referred to in Section 29-A of the Uttar Pradesh Consolidation of Holdings Act, 1953 ;
(n)any advance of loan given to debtor [or the Small farmer] [Inserted by U.P. Act No. 2 of 1979 and be deemed always to have been inserted.] by his employer for any specific purpose, such as, for festival, medical treatment, meeting any educational, marriage or funeral expenses and the like ;
(o)any sum recoverable as arrears of land revenue:
(p)[ every liability incurred or arising under a chit conducted under any chit fund scheme: [Inserted by U.P. Act No. 2 of 1979.]
(q)every debt due to a widow ;
(r)every dower debt;
(s)every debt arising out of breach of contract of service].