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] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(1) in The Alcock Ashdown Company Limited (Acquisition Of Undertakings) Act,1973

(1)The undertakings of the company shall be deemed to include all assets, rights, powers, authorities and privileges and all property, movable and immovable, cash balances, reserve funds, investments and all other rights and interests in, or arising out of, such property as were immediately before the appointed day in the ownership, possession, power or control of the company, [in relation to the undertakings] [ Inserted by Act 33 of 1974, Section 2 (w.e.f. 14-12-1973)] whether within or outside India, and all books of account, registers and all other documents of whatever nature relating thereto.[Explanation. [Inserted by Act 33 of 1974, Section 2 (w.e.f. 14-12-1973) ]--For the avoidance of doubts, it is hereby declared that the expression "undertakings of the company" does not include--
(a)any debts due to the company; and
(b)any amounts recoverable by the company from its shareholders or directors.]