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 1] [Entire Act]

Union of India - Section

Section 2 in The Jute Companies (Nationalisation) Act, 1980

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"appointed day" means the date of commencement of this Act;
(b)"Commissioner" means the Commissioner of Payments appointed under section 14;
(c)"jute companies" means the companies (being companies as defined in the Companies Act, 1956 [1 of 1956]) specified in the First Schedule;
(d)"Jute Manufactures Corporation" means the National Jute Manufactures Corporation Limited, a company incorporated and registered under the Companies Act, 1956 (1 of 1956);
(e)"notification" means a notification published in the Official Gazette;
(f)"prescribed" means prescribed by rules made under this Act;
(g)"specified date", in relation to any provision of this Act, means such date as the Central Government may, by notification, specify for the purposes of that provision and different dates may be specified for different provisions of this Act;
(h)words and expressions used herein and not defined but defined in the Companies Act, 1956 (1 of 1956), shall have the meanings respectively assigned to them in that Act.