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 6] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(16) in The Payment Of Bonus Act, 1965

(16)“establishment in public sector” means an establishment owned, controlled or managed by—
(a)a Government company as defined in section 617 of the Companies Act, 1956 (1 of 1956);
(b)a corporation in which not less than forty per cent. of its capital is held (whether singly or taken together) by—
(i)the Government; or
(ii)the Reserve Bank of India ; or
(iii)a corporation owned by the Government or the Reserve Bank of India ;