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 127] [Entire Act]

Union of India - Section

Section 2 in The Recovery Of Debts Due To Banks And Financial Institutions Act, 1993

2. Definitions.

- In this Act, unless the context otherwise requires,
(a)Appellate Tribunal means an Appellate Tribunal established under sub-section (1) of section 8;
(b)application means an application made to a Tribunal under section 19;
(c)appointed day, in relation to a Tribunal or an Appellate Tribunal, means the date on which such Tribunal is established under sub-section (1) of section 3 or, as the case may be, sub-section (1) of section 8;
(d)banks means
(i)a banking company;
(ii)a corresponding new bank;
(iii)State Bank of India;
(iv)a subsidiary bank; or
(v)a Regional Rural Bank;
(vi)[ a multi-State co-operative bank;] [Inserted by Act No. 1 OF 2013].
(e)banking company shall have the meaning assigned to it in clause (c) of section 5 of the Banking Regulation Act, 1949 (10 of 1949);
(ea)[ Chairperson means a Chairperson of an Appellate Tribunal appointed under section 9;] [Inserted by Act 1 of 2000, Section 3 (w.r.e.f. 17.1.2000).]
(f)corresponding new bank shall have the meaning assigned to it in clause (da) of section 5 of the Banking Regulation Act, 1949 (10 of 1949);
(g)[ debt means any liability (inclusive of interest) which is claimed as due from any person by a bank or a financial institution or by a consortium of banks or financial institutions during the course of any business activity undertaken by the bank or the financial institution or the consortium under any law for the time being in force, in cash or otherwise, whether secured or unsecured, or assigned, or whether payable under a decree or order of any civil Court or any arbitration award or otherwise or under a mortgage and subsisting on, and legally recoverable on, the date of the application [and includes any liability towards debt securities which remains unpaid in full or part after notice of ninety days served upon the borrower by the debenture trustee or any other authority in whose favour security interest is created for the benefit of holders of debt securities or] [Substituted by Act 1 of 2000, Section 3, for Clause (g) (w.r.e.f. 17.1.2000).];]
(ga)[ "debt securities" means debt securities listed in accordance with regulations made by the Securities Exchange Board of India under the Securities and Exchange Board of India Act, 1992;] [Inserted by Act No. 44 of 2016.]
(h)financial institution means
(i)a public financial institution within the meaning of section 4-A of the Companies Act, 1956 (1 of 1956);
(ia)[ the securitisation company or reconstruction company which has obtained a certificate of registration under sub-section (4) of section 3 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (54 of 2002);] [Inserted by the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2004 (30 of 2004), Section 19 (w.e.f. 11.11.2004).]
(i)notification means a notification published in the Official Gazette;
(ib)[ a debenture trustee registered with the Board and appointed for secured debt securities;] [Inserted by Act No. 44 of 2016.]
(ii)such other institution as the Central Government may, having regard to its business activity and the area of its operation in India, by notification, specify;
(ha)[ "financial lease" means a lease under a lease agreement of tangible asset, other than negotiable instrument or negotiable document, for transfer of lessor's right therein to the lessee for a certain time in consideration of payment of agreed amount periodically and where lessee becomes the owner of the such assets at the expiry of the term of lease or on payment of the agreed residual amount, as the case may be;] [Inserted by Act No. 44 of 2016.]
(j)prescribed means prescribed by rules made under this Act;
(ja)[ Presiding Officer means the Presiding Officer of the Debts Recovery Tribunal appointed under sub-section (1) of section 4;] [Inserted by Act 1 of 2000, Section 3 (w.r.e.f. 17.1.2000).]
(jb)[ "property" means- [Inserted by Act No. 44 of 2016.]
(a)immovable property;
(b)movable property;
(c)any debt or any right to receive payment of money, whether secured or unsecured;
(d)receivables, whether existing or future;
(e)intangible assets, being know-how, patent, copyright, trade mark, licence, franchise or any other business or commercial right of similar nature, as may be prescribed by the Central Government in consultation with Reserve Bank;]
(k)Recovery Officer means a Recovery Officer appointed by the Central Government for each Tribunal under sub-section (1) of section 7;
(l)Regional Rural Bank means a Regional Rural Bank established under section 3 of the Regional Rural Banks Act, 1976 (21 of 1976);
(la)[ "secured creditor" shall have the meaning as assigned to it in clause (zd) of sub-section (1) of section 2 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002; [Inserted by Act No. 44 of 2016.]
(lb)"security interest" means mortgage, charge, hypothecation, assignment or any other right, title or interest of any kind whatsoever upon property, created in favour of any bank or financial institution and includes-
(a)such right, title or interest upon tangible asset, retained by the bank or financial institution as owner of the property, given on hire or financial lease or conditional sale which secures the obligation to pay any unpaid portion of the purchase price of the asset or an obligation incurred or any credit provided to enable the borrower to acquire the tangible asset; or
(b)such right, title or interest in any intangible asset or licence of any intangible asset, which secures the obligation to pay any unpaid portion of the purchase price of the intangible asset or the obligation incurred or any credit extended to enable the borrower to acquire the intangible asset or licence of intangible asset;]
(m)State Bank of India means the State Bank of India constituted under section 3 of the State Bank of India Act, 1955 (23 of 1955);
(n)subsidiary bank shall have the meaning assigned to it in clause (k) of section 2 of the State Bank of India (Subsidiary Banks) Act, 1959 (38 of 1959);
(o)Tribunal means the Tribunal established under sub-section (1) of section 3.