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 Brentford Electric (India) Limited (Acquisition And Transfer Of Undertakings) Act, 1987

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"Andrew Yule" means the Andrew Yule and Company Limited, Calcutta, a company formed and registered under the Companies Act, 1956 (1 of 1956);
(b)"appointed day" means the 1st day of April, 1986;
(c)"Commissioner" means the Commissioner of Payments appointed under section 14;
(d)"Company" means the Brentford Electric (India) Limited, a company within the meaning of the Companies Act, 1956 and having its registered office at 8, Clive Row, Calcutta, in the State of West Bengal;
(e)"notification" means a notification published in the Official Gazette;
(f)"prescribed" means prescribed by rules made under this Act;
(g)"specified date", in relation to any provision of this Act, means such date as the Central Government may, by notification, specify for the purposes of that provision and different dates may be specified for different provisions of this Act;
(h)words and expressions used herein and not defined but defined in the Companies Act, 1956, (1 of 1956) shall have the meanings respectively assigned to them in that Act.