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 1202 in The Textile Undertakings (Nationalisation) Act, 1995

1202.

[8th September, 1995]An Act to provide for the acquisition and transfer of the textile undertakings, and the right, title and interest of the owners in respect of the textile undertakings, specified in the First Schedule with a view to augmenting the production and distribution of different varieties of cloth and yarn so as to subserve the interests of the general Public and for matters connected therewith or incidental thereto, WHEREAS the textile companies specified in column (3) of the First Schedule have, through their undertakings specified in column (2) of the said Schedule, been engaged in the manufacture and production of different varieties of cloth and yarn;AND WHEREAS, pending acquisition, the management of the said textile undertakings was taken over by the Central Government under section 3 of the Textile Undertakings (Taking Over of Management) Act, 1983, (40 of 1983.) or under section 3 of the Laxmirattan and Atherton West Cotton Mills (Taking Over of Management) Act, 1976, (98 of 1976.) as the case may be;AND WHEREAS large sums of money have been invested with a view to making the said textile undertakings viable; 2AND WHEREAS further investment of very large Sums of money is necessary for the purpose of securing the optimum utilisation of the available facilities for the manufacture, production. and distribution of cloth and yarn by the said textile undertakings of the companies;AND WHEREAS such investment is also necessary for securing the continued employment of the workmen employed in the said textile undertakings;AND WHEREAS it is necessary in the public interest to acquire the said textile undertakings of the textile companies to ensure that the interest of the general public are served by the continuance by the said undertakings of the companies of the manufacture, Production and distribution of different varieties of cloth and yarn which are vital to the needs of the country;BE it enacted by Parliament in the Forty-sixth Year of the Republic of India as follows:-