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 Investor Education and Protection Fund Authority (Appointment of Chairperson and Members, holding of meetings and provision for offices and officers) Rules, 2016

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Companies Act, 2013;
(b)"Authority" means the Investor Education and Protection Fund Authority constituted under subsection (5) of section 125 of the Act;
(c)"Chairperson" means the chairperson of the authority appointed under rule (5) of these rules;
(d)"Company" means company as 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);
(e)"Fund" means the Investor Education and Protection Fund (IEPF) established under section 125 of the Act;
(f)"Investor" means any person, who has committed money in shares, or debentures, bond or deposits under a scheme or plan of a company registered under the Act;
(g)"Member" means members of the Authority appointed under sub-section (6) of section 125 of the Act; and
(h)"Section" means the section of the Act.
(2)Words and expressions used in these rules and not defined herein but defined in the Act or in the Companies (Specification of Definitions Details) Rules, 2014, shall have the same meanings respectively assigned to them in the Act or in the said rules.