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 1] [Entire Act]

Union of India - Section

Section 2 in The Industrial Reconstruction Bank Of India Act, 1984

2. Definitions.

- In this Act, unless the context otherwise requires,--(a)"appointed day", in relation to any provision of this Act, means the date on which such provision comes into force and any reference to the appointed day in any provision of this Act shall be construed as a reference to the commencement of that provision;(b)"assistance" means any direct or indirect financial, managerial or technical assistance granted by the Reconstruction Bank in pursuance of any business referred to in section 18;(c)"assisted industrial concern" means any industrial concern to which any assistance has been given by the Reconstruction Bank;(d)"Board" means the Board of directors of the Reconstruction Bank;(e)"charge" includes a charge referred to in section 37;(f)"Corporation" means the Industrial Reconstruction Corporation of India Limited, a company formed and registered under the Companies Act, 1956 (1 of 1956), and having its registered office in the State of West Bengal;(g)"Development Bank" means the Industrial Development Bank of India, established under section 3 of the Industrial Development Bank of India Act, 1964 (18 of 1964);(h)"dues" means any dues payable by any person to the Reconstruction Bank in relation to any assistance given by, or any bond or debenture issued to, the Reconstruction Bank, and includes interest, rent, costs, charges and commission payable in relation thereto;(i)"industrial concern"--
(1)means any concern engaged, or to be engaged, in--
(i)the manufacture, preservation or processing of goods;
(ii)shipping;
(iii)mining;
(iv)the hotel industry;
(v)the transport of passengers or goods by road or by water or by air or by ropeway or by lift;
(vi)the generation or distribution of electricity or any other form of power;
(vii)the maintenance, repair, testing or servicing of machinery of any description or vehicles or vessels or motor boats or trailers or tractors;
(viii)assembling, repairing or packing any article with the aid of machinery or power;
(ix)the development of any contiguous area of land as an industrial estate;
(x)fishing or providing shore facilities for fishing or maintenance thereof;
(xi)providing special or technical knowledge or other services for the promotion of industrial growth; or
(xii)the research and development of any process or product in relation to any of the matters aforesaid,
(2)and includes--
(i)an undertaking owned, controlled or managed by a company, firm or other body corporate, which is, or is to be, so engaged,
(ii)such other concern as the Central Government may, by notification in the Official Gazette, specify in this behalf.
Explanation.--The expression "processing of goods" includes any art or process for producing, preparing or making an article 553 by subjecting any material to a manual, mechanical, chemical, electrical or any other like operation;
(j)"nationalised bank" means a corresponding new bank as defined in section 2 of the--
(i)Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970);
(ii)Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980);
(k)"prescribed" means prescribed by rules made under this Act;
(l)"public financial institution" means a public financial institution specified in, or under, section 4A of the Companies Act, 1956 (1 of 1956);
(m)"Reconstruction Bank" means the Industrial Reconstruction Bank of India, established under section 3;
(n)"regulation" means a regulation made under this Act;
(o)"Reserve Bank" means the Reserve Bank of India constituted under section 3 of the Reserve Bank of India Act, 1934 (2 of 1934);
(p)"share" means a share in the capital of the Corporation;
(q)"shareholder" means a person registered by the Corporation as the holder of a share;
(r)"scheduled bank" means a bank for the time being included in the Second Schedule to the Reserve Bank of India Act, 1934 (2 of 1934);
(s)"State Bank" means the State Bank of India constituted under section 3 of the State Bank of India Act, 1955 (23 of 1955);
(t)"State co-operative bank" means the principal co-operative society in a State, the primary object of which is the financing of other co-operative societies in the State;
(u)"State Financial Corporation" means a financial corporation established under section 3 or section 3A or an institution notified under section 46, of the State Financial Corporations Act, 1951 (43 of 1951);
(v)"State level agency" means such institution or agency, operating in any State or Union territory, as may be specified as its agency by the Reconstruction Bank.