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 Companies (Registration of Foreign Companies) Rules, 2014

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Companies Act, 2013 (18 of 2013);
(b)"Annexure" means the Annexure enclosed to these rules;
(c)For the purposes of clause (42) of section 2 of the Act, "electronic mode" means carrying out electronically based, whether main server is installed in India or not, including, but not limited to -
(i)business to business and business to consumer transactions, data interchange and other digital supply transactions;
(ii)offering to accept deposits or inviting deposits or accepting deposits or subscriptions in securities, in India or from citizens of India;
(iii)financial settlements, web based marketing, advisory and transactional services, database services and products, supply chain management;
(iv)Online services such as telemarketing, telecommuting, telemedicine, education and information research; and
(v)all related data communication services,
whether conducted bye-mail, mobile devices, social media, cloud computing, document management, voice or data transmission or otherwise;
(d)"fees" means the fees as specified in the Companies (Registration Offices and Fees) Rules, 2014;
(e)"Form" or "e-Form" means a form set forth in Annexure to these rules which shall be used for the matter to which it relates;
(f)"Schedule" means the Schedule to the Act;
(g)"section" means section of the Act.
(2)The words and expressions used in these rules but not defined and defined in the Act or in the Companies (Specification of definitions details) Rules, 2014 shall have the meanings respectively assigned to them in the Act or in the said rules.