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 17] [Entire Act]

Union of India - Section

Section 42 in The Securitisation And Reconstruction Of Financial Assets And Enforcement Of Security Interest Act, 2002

42. Repeal and saving.

(1)The Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest (Second) Ordinance, 2002(Ord. 3 of 2002) is hereby repealed.
(2)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 provisions of this Act.THE SCHEDULE(See section 41)
Year Act No. Short title Amendment
1956 1 The Companies Act, 1956 In section 4A in sub-section (1) after clause (vi) insert the following:--"(vii) the[asset reconstruction company] [Substituted by Act No. 44 of 2016.]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".
1956 42 The Securities Contracts (Regulation) Act, 1956 In section 2 in clause (h) after sub-clause (ib) insert the following:--"(ic) security receipt as defined in clause (zg) of section 2 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002".
1986 1 The Sick Industrial Companies (Special Provision) Act, 1985. In section 15 in sub-section (1) after the proviso insert the following:--"Provided further that no reference shall be made to the Board for Industrial and Financial Reconstruction after the commencement of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002 where financial assets have been acquired by any[asset reconstruction company] [Substituted by Act No. 44 of 2016.]under sub-section (1) of section 5 of that Act:Provided also that on or after the commencement of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act 2002 where a reference is pending before the Board for Industrial and Financial Reconstruction such reference shall abate if the secured creditors representing not less than three-fourth in value of the amount outstanding against financial assistance disbursed to the borrower of such secured creditors have taken any measures to recover their secured debt under sub-section (4) of section 13 of that Act."