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 Foreign Exchange Management (Remittance of Assets) Regulations, 2016

2. Definitions.

- In these Regulations, unless the context requires otherwise, -
(i)'Act' means the Foreign Exchange Management Act, 1999 (42 of 1999);
(ii)'Authorised Dealer' means a person authorised as an authorised dealer under subsection (1) of section 10 of the Act;
(iii)'Non-Resident Indian' (NRI) shall have the same meaning assigned under the Foreign Exchange Management (Deposit) Regulations, 2016;
(iv)'Person of Indian Origin' (PIO) shall have the same meaning assigned under the Foreign Exchange Management (Deposit) Regulations, 2016;
(v)'Remittance of asset' means remittance outside India of funds representing a deposit with a bank or a firm or a company, provident fund balance or superannuation benefits, amount of claim or maturity proceeds of Insurance policy, sale proceeds of shares, securities, immovable property or any other asset held in India in accordance with the provisions of the Act or rules or regulations made there under;
(vi)the words and expressions used but not defined in these Regulations shall have the same meanings respectively assigned to them in the Act.