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 18 in The Jayanti Shipping Company (Acquisition Of Shares) Act, 1971

18. Repeals and saving.

(1)The Jayanti Shipping Company (Taking Over of Management) Act, 1966 (24 of 1966), is hereby repealed.
(2)The Jayanti Shipping Company (Acquisition of Shares) Ordinance, 1971 (14 of 1971), is hereby repealed:Provided that notwithstanding such repeal, anything done or any action taken under the said Ordinance shall be deemed to have been done or taken under the corresponding provision of this Act.THE SCHEDULE[See section 7(1)]
Name Designation and address
Chairman of the Board of Directors and Managing Director of the Company.  
Shri C.P. Srivastava, Directors of the Company Chairman, Shipping Corporation of India Ltd., Bombay.
Shri P.N. Jain Joint Secretary, Ministry of Finance, New Delhi.
Shri P.N. Mathur General Manager, Central Railway, Bombay.
Shri J.A. Dave Managing Director, Food Corporation of India, New Delhi.
Shri Jasjit Singh Member, Central Board of Excise and Customs, Ministry of Finance (Department Revenue), New Delhi.
Shri Kamalji Singh Managing Director, Indian Oil Corporation Ltd., Bombay.
Shri B.P. Srivastava Director (Projects) Ministry of Shipping and Transport, New Delhi.