Section 2(1)(d) in The Investor Education and Protection Fund Authority (Accounting, Audit, Transfer and Refund) Rules, 2016
(d)[ "Company" means a company defined in sub-section (20) of section 2 of the Act and includes 'corresponding new bank' as defined in sub-section (d) of section 2 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970) and clause (b) of section 2 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980) [State Bank of India constituted under section 3 of the State Bank of India Act, 1955 (23 of 1955), 'subsidiary bank' as defined in clause (k) of section 2 of the State Bank of India (Subsidiary Bank) Act, 1959 (38 of 1959) and includes any other entity which is required to transfer any fund to Investor Education and Protection Fund in accordance with any Act or statute governing it] [Substituted by Notification No. G.S.R. 178(E), dated 28.2.2017 (w.e.f. 5.9.2016).][and any transferee company in respect of the assets and liabilities of transferor company] [Inserted by Notification No. G.S.R. 571(E), dated 14.8.2019 (w.e.f. 5.9.2016).];(da)"Corporate action" means any action taken by the company relating to transfer of shares and all the benefits accruing on such shares [including] [Substituted 'namely' by Notification No. G.S.R. 571(E), dated 14.8.2019 (w.e.f. 5.9.2016).], bonus shares, split, consolidation, fraction shares etc., except right issue to the Authority;]