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 7] [Entire Act]

State of Gujarat - Section

Section 6 in The Gujarat Protection of Interest of Depositors (in Financial Establishments) Act, 2003

6. Duties and powers of Competent Authority.

(1)The Competent Authority, on receipt of order of his appointment, shall take such necessary action as it is necessary or expedient for taking physical possession of all the moneys, properties and assets of the concerned Financial Establishment expeditiously and he shall have all the powers which are necessary for the aforesaid purpose.
(2)Without prejudice to the generality of the powers vested under sub-section (1), the Competent Authority shall be entitled to-
(a)require assistance of any police authority or any other authority or person and on such requisition, it shall be the duty of the police authority or such other authority or person to extend necessary assistance;
(b)open bank accounts in any scheduled commercial bank and credit all moneys realised and operate the bank accounts while dealing;
(c)to direct the person to furnish the necessary information relating to moneys, properties and assets of the Financial Establishment to hand over possession of such moneys, properties and assets to the Competent Authority and such person shall comply with the requisition without any loss of time;
(d)appoint legal practitioner or chartered accountant or any other person whose services are necessary for taking possession of assets and realisation of the assets of the Financial Establishment;
(e)sell, receive, transfer, endorse, negotiate or otherwise deal with any marketable security or negotiable instrument belonging to or in the control of the Financial Establishment and give proper discharge for the same;
(f)sell, transfer or otherwise realise any movable or immovable property belonging to or in the control of the Financial Establishment either by public auction or with the prior approval of the Designated Court by private arrangements:
Provided that the perishable items of assets shall be sold by public auction at the earliest as the Competent Authority deems fit;
(g)make payment as per the orders passed by the Designated Court from out of the bank accounts; and
(h)do all and every act and deed which would be necessary for the speedy realisation of the assets of the Financial Establishment.
Explanation. - For the purpose of this section, the expression "Financial Establishment" includes the promoters, directors, partners, managers or members of the said establishment or any other person whose property or assets have been attached under section 4.