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]

Union of India - Section

Section 2 in Burn Company and Indian Standard Wagon Company (Nationalisation) Act, 1976

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"appointed day" means the 1st day of April, 1975;
(b)"Burn and Company Limited" includes its wholly owned subsidiary company, namely, Coburn Properties Limited, having its registered office at 10-C, Hunger Street, Calcutta-17;
(c)"Commissioner" means the Commissioner of Payments appointed under section 14;
(d)"Custodian" means the Custodian appointed under sub-section (2) of section 9 to take over, or carry on, the management of the undertakings of either or both of the two companies;
(e)"Ordinance" means the Burn Company and Indian Standard Wagon Company (Nationalisation) Ordinance, 1976(8 of 1976);
(f)"notification" means a notification published in the Official Gazette;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"specified date" means such date as the Central Government may, by notification, specify for the purpose of any provision of this Act, and different dates may be specified for different provisions of this Act;
(i)"two companies" means Burn and Company Limited and Indian Standard Wagon Company Limited, being companies as defined in the Companies Act, 1956(1 of 1956), and both having their registered offices at 10-C, Hunger Street, Calcutta-17;
(j)words and expressions used herein and not defined but defined in the Companies Act, 1956(1 of 1956), have the meanings, respectively, assigned to them in that Act.