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 The Smith, Stanistreet and Company Limited (Acquisition and Transfer of Undertakings) Act, 1977

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"appointed day" means the 1st day of October, 1977;
(b)"Company" means the Smith, Stanistreet and Company Limited, being a company as defined in the Companies Act, 1956 (1 of 1956) and having its registered office at 18, Convent Road, Calcutta-700014;
(c)"Commissioner" means the Commissioner of Payments appointment under section 14;
(d)"notification" means a notification published in the Official Gazette;
(e)"prescribed" means prescribed by the rules made under this Act;
(f)"specified date" means such date as the Central Government may, for the purposes of any of the provisions of this Act, by notification, specify and different dates may be specified for different provisions of this Act;
(g)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.