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 Gujarat - Section

Section 2 in The Gujarat Sick Textile Undertakings (Nationalisation) Act, 1986

2. Definitions.

- In this Act, unless the context otherwise requires,-(a)"appointed day" means the 1st day of January, 1986;(b)"bank" means-(i)the State Bank of India constituted under the State Bank of India Act, 1955 (23 of 1955);(ii)a subsidiary bank as defined in the State Bank of India (Subsidiary Banks) Act, 1959 (38 of 1959);(iii)a corresponding new bank constituted under section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970);(iv)a corresponding new bank constituted under section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980);(v)any other bank, being a scheduled bank as defined in clause (e) of section 2 of the Reserve Bank of India Act, 1934 (2 of 1934);(vi)the Industrial Finance Corporation of India established under section 3 of the Industrial Finance Corporation Act, 1948 (11 of 1948);(vii)the Industrial Development Bank of India established under section 3 of the Industrial Development Bank of India Act, 1964 (18 of 1964);(c)"Commissioner" means a Commissioner of Payments appointed under section 14;(d)"Corporation" means the Gujarat State Textile Corporation Limited formed and registered under the Companies Act, 1956 (16 of 1956);(e)"notification" means a notification published in the Official Gazette;(f)"owner" when used in relation to a sick textile undertaking, means any person or firm who or which is, immediately before the appointed day, the immediate proprietor or lessee or occupier of the sick textile undertaking or any part thereof, and in the case of a textile company which is being wound up or the business whereof is being carried on by a liquidator or receiver, includes such liquidator or receiver, and also includes any agent or manager of such owner but does not include any person or body of persons authorised under the Industries (Development and Regulation) Act, 1951(65 of 1951), to take over the management of the whole or any part of the sick textile undertaking;(g)"prescribed" means prescribed by rules made under this Act;(h)"sick textile undertaking" means a textile undertaking, specified in the First Schedule, the management of which has, before the appointed day, been taken over by the Central Government under the Industries (Development and Regulation) Act, 1951 (65 of 1951), or as the case may be, vested in the Corporation as a lessee;(i)"specified date" means such date as the State Government may for the purpose of any provision of this Act by notification, specify and different dates may be specified for different provisions of this Act;(j)"textile" includes yarn or fabrics made either wholly or partly of cotton, wool, jute, synthetic and artificial (man-made) fibres;(k)"textile company" means a company specified in column (3) of the First Schedule as owning the textile undertaking specified in the corresponding entry in column (2) of that Schedule;(l)`textile undertaking" means an undertaking engaged in the manufacture of textiles and to which the provisions of the Factories Act, 1948 (63 of 1948), apply.
(2)Words and expressions used but not defined in this Act and defined in the Industries (Development and Regulation) Act, 1951(65 of 1951), shall have the meanings respectively assigned to them in that Act.
(3)Words and expressions used but not defined either in this Act or in the Industries (Development and Regulation) Act, 1951 (65 of 1951), but defined in the Companies Act, 1956 (1 of 1956), shall have the meanings respectively assigned to them in the Companies Act, 1956.