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 Haryana - Section

Section 2 in The Punjab Khadi and Village Industries Board Act, 1955

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context, -(i)"Board" means the [Haryana Khadi and Village Industries Board] [See Section 2A.] constituted under section 3.(ia)[Inserted vide Haryana Act 22 of 1980.](ii)"Khadi" means any handloom cloth woven from yarn handspun in India.(iii)"prescribed" means prescribed by rules made under this Act.(iv)"village industries" means such industries which generally form the normal occupation, whether whole-time or part-time, of any class of the rural population of the State of Punjab and in particular such industries as may be recommended from time to time by the [Commission] [Substituted by Punjab Act, 29 of 1957, section 2.] appointed by the Government of India and such other industries as the State Government may, by notification in the official gazette, specify in this behalf in consultation with the Board.(v)"Government " means the Government of the [State of Haryana]. [Substituted by Haryana Act 20 of 1972](vi)[ "Commission" means the Khadi and Village Industries Commission established under section 4 of the Khadi and Village Industries Commission Act, 1956, (No. 61 of 1956).] [Inserted by Punjab Act 29 of 1957, section 2.](vii)[ "member" includes 'Chairman' and "Chief Executive" and "Member of the Board" includes "Chairman of the Board" and "Chief Executive of the Board".] [Substituted by Haryana Act 22 of 1980.][2A. In the application of the provisions of this Act] [Added by Punjab Khadi and Village Industries Board (Re-organisation) Order, 1969.] -
(1)to the State of Haryana, any reference therein to any expression mentioned in column (1) of the Table below shall be construed as a reference to the corresponding expression mentioned in column (2) of the said Table.TABLE
1 2
State Government or Government The Government of the State of Haryana State of Haryana
State of Punjab except in section 1 of the Act  
Punjab Khadi and Village Industries Board Official Gazette. Haryana Khadi and Village Industries Board
  Official Gazette of the Government of Haryana :
*(2) (x x x)*(3) (x x x)*(Not applicable to the State of Haryana)