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 Gujarat - Section

Section 64 in The Gujarat Maritime Board Act, 1981

64. Security for loans taken by the Board.

- All loans raised by the Board under this Act shall be a first charge on-(a)the property vested or which may hereafter during the currency of the loans become vested in the Board other than-(i)any sum set apart by the Board-
(1)as the sinking fund for the purpose of paying off any loan; or
(2)for the payment of pension to its employees; or
(ii)the provident or pension fund established by the Board; and
(b)the rates leviable by the Board under this Act.