62. Provisions as to Bihar State Electricity Board, State Warehousing Corporation and State Road Transport Corporation.-
(1) The following bodies corporate constituted for the existing State of Bihar, namely:-
(a) the State Electricity Board constituted under the Electricity Supply Act, 1948 (54 of 1948 );
(b) the State Warehousing Corporation established under the Warehousing Corporations Act, 1962 (58 of 1962 );
(c) the State Road Transport Corporation established under the Road Transport Act, 1950 (64 of 1950 ), shall, on and from the appointed day, continue to function in those areas in respect of which they were functioning immediately before that day, subject to the provisions of this section and to such directions as may, from time to time, be issued by the entral Government.
(2) Any directions issued by the Central Government under sub- section (1) in respect of the Board or the Corporation shall include a direction that the Act under which the Board or the Corporation was constituted shall, in its application to that Board o Corporation, have effect subject to such exceptions and modifications as the Central Government thinks fit.
(3) The Board or the Corporation referred to in sub- section (1) shall cease to function as from, and shall be deemed to be dissolved on such date as the Central Government may, by order, appoint; and upon such dissolution, its assets, rights and liabilit es shall be apportioned between the successor States of Bihar and Jharkhand in such manner as may be agreed upon between them within one year of the dissolution of the Board or the Corporation, as the case may be, or if no agreement is reached, in such m nner as the Central Government may, by order, determine: Provided that any liabilities of the said Board relating to the unpaid dues of the coal supplied to the Board by any public sector coal company shall be provisionally apportioned between the State Electricity Boards constituted respectively in the succes or States of the existing State of Bihar or after the date appointed for the dissolution of the Board under this sub- section in such manner as may be agreed upon between the Governments of the successor States within one month of such dissolution or if n agreement is reached, in such manner as the Central Government may, by order, determine subject to reconciliation and finalisation of the liabilities which shall be completed within three months from the date of such dissolution by the mutual agreement etween the successor States or failing such agreement by the direction of the Central Government: Provided further that an interest at the rate of two per cent. higher than the Cash Credit interest shall be paid on outstanding unpaid dues of the coal supplied to the Board by the public sector coal company Board constituted in the successor States on or after the date appointed for the dissolution of the Board under this sub- section. till the liquidation of such dues by the conc rned State Electricity
(4) Nothing in the preceding provisions of this section shall be construed as preventing the Government of the State of Bihar, or, as the case may be, the Government of the State of Jharkhand from constituting, at any time on or after the appointed day, State Electricity Board or a State Warehousing Corporation or a Road Transport Corporation for the State under the provisions of the Act relating to such Board or Corporation; and if such a Board or Corporation is so constituted in either of the States efore the dissolution of the Board or the Corporation referred to in sub- section (1),-
(a) provision may be made by order of the Central Government enabling the new Board or the new Corporation to take over from the existing Board or Corporation all or any of its undertakings, assets, rights and liabilities in that State, and
(b) upon the dissolution of the existing Board or Corporation,-
(i) any assets, rights and liabilities which would otherwise have passed to that State by or under the provisions of sub- section (3) shall pass to the new Board or the new Corporation instead of to that State;
(ii) any employee who would otherwise have been transferred to or re- employed by that State under sub- section (3), read with clause (i) of sub- section (5), shall be transferred to or re- employed by the new Board or the new Corporation instead of to or by that State.
(5) An agreement entered into between the successor States under sub- section (3) and an order made by the Central Government under that sub- section or under clause (a) of sub- section (4) may provide for the transfer or re- employment of any employee of th Board or the Corporation referred to in sub- section (1),-
(i) to or by the successor States, in the case of an agreement under sub- section (4) or an order made under that sub- section;
(ii) to or by the new Board or the new Corporation constituted under sub- section (4), in the case of an order made under clause (a) of that sub- section, and, subject to the provisions of section 65, also for the terms and conditions of service applicable to such employees after such transfer or re- employment.