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 24] [Entire Act]

Union of India - Section

Section 17 in The Coal Bearing Areas (Acquisition And development) Act, 1957

17. [ Payment of compensation.] [ for the power and duties under the section exercisable and dischargeable by the Dy. GM, NCDC Ltd.]

(1)Any compensation payable under this Act may be tendered or paid to the persons interested entitled thereto, and the Central Government shall pay it to them unless prevented by some one or more of the contingencies mentioned in subsection (2).
(2)If the persons interested entitled thereto shall not consent to receive it or if there be any dispute as to the sufficiency of the amount of compensation or the title to receive it or the apportionment thereof, the Central Government shall deposit the amount of compensation with the Tribunal :Provided that any person admitted to be interested may receive such payment under protest as to the sufficiency of the amount :[Provided further that every person who claims to be an interested person (whether such person has been admitted to be interested or not) including the person referred to in the preceding proviso shall be entitled to prefer a claim for compensation before the Tribunal :Provided also that no person who has received the amount otherwise than under protest shall be entitled to prefer any such claim before the Tribunal.] [Substituted by Act 54 of 1971, a. 6, for second proviso]
(3)When the amount of compensation is not paid or deposited as required by this section, the Central Government shall be liable to pay interest thereon at the rate of five per centum per annum from the time the compensation became due until it shall have been so paid or deposited.