91. Price to be paid to person entitled after deducting dues.-
(1) Out of the proceeds of any sale of goods under sub- section (1) of section 90 or the price payable therefor under sub- section (4) of that section, the railway administration may retain a sum equal to the freight and other charges due in respect of such goods and the expenses incurred in respect of the goods and the auction thereof and render the surplus, if any, to the person entitled thereto.
(2) Notwithstanding anything contained in sub- section (1), the railway administration may recover by suit any such freight or charge or expenses referred to therein or balance thereof.
(3) Any goods sold under sub- section (1) of section 90 or transferred in compliance with the directions issued under sub- section (2) of that section shall vest in the buyer or the transferee free from all encumbrances but subject to a priority being given for the sum which may be retained by a railway administration under sub- section (1), the person in whose favour such encumbrance subsits may have a claim in respect of such encumbrance against the surplus, if any, referred to in that sub- section.