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 Jayanti Shipping Company (Acquisition Of Shares) Act, 1971

2. Definitions.

In this Act, unless the context otherwise requires,--
(a)"appointed day" means the date of commencement of this Act;
(b)"company" means the Jayanti Shipping Company Limited, being a company as defined in the Companies Act, 1956 (1 of 1956), having its registered office at Bombay;
(c)"shareholder" means a person, who, immediately before the appointed day, was registered as a shareholder in the capital of the company;
(d)"Shipping Corporation of India" means the Shipping Corporation of India Limited, being a Government company as defined in the Companies Act, 1956 (1 of 1956), having its registered office at Bombay;
(e)words and expression used but not defined in this Act and defined in the Companies Act, 1956 (1 of 1956), shall have the meanings respectively assigned to them in that Act. 96