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 10 in The Unit Trust Of India (Transfer Of Undertaking And Repeal) Act, 2002

10. Powers and functions of Administrator.-

(1)Subject to the provisions of this Act and the Scheme made thereunder, the Administrator may, on the advice of the Board of Advisers, transact any of the following kinds of business in India in relation to the specified undertaking only, namely:-
(a)selling and purchasing units of the schemes specified in Schedule I;
(b)investing in and acquiring, holding or disposing of securities and exercising and enforcing, all powers and rights incidental thereto including protection or realisation of such investment and the taking over of the administration of any property off red as security for such investment;
(c)granting of loans and advances upon the security of any movable or immovable property or otherwise;
(d)accepting, collecting, discounting, re-discounting, purchasing, selling or negotiating or otherwise dealing with, any bills of exchange, hundies, promissory notes, coupons, drafts, bill of lading, railway receipts, warehouse receipts, documents of ti le to goods, warrants, certificates, scrips and other mercantile instruments;
(e)purchasing, selling or issuing participation certificates in relation to any loan or advance granted by any public financial institution or scheduled bank or such other institution as may be specified by the Central Government;
(f)keeping money on deposit with companies or other bodies corporate, scheduled banks or such other institutions as may be specified by the Central Government;
(g)formulating in relation to any unit scheme specified in Schedule I,-
(i)savings and life insurance plan or plans under which a person may acquire an interest in units in association with or as the agent of, the Life Insurance Corporation of India or the Central Government, but not including the life insurance business;
(ii)savings and insurance plan or plans under which a person may acquire an interest in units in association with, or as the agent of, the General Insurance Corporation but not including the general insurance business; or (iii) any other plan or plans, under which a person may acquire an interest in units;
(h)acquiring immovable property or any interest therein, the development (including construction) and sale of such property and the rendering of financial and other assistance to any person for the acquisition of any immovable property or any interest therein and for the development (including construction) of such property;
(i)providing leasing and hire purchase finance to persons, companies, and other bodies corporate;
(j)providing merchant banking and investment advisory services;
(k)extending investment or fund or port folio management services to persons resident outside India;
(l)opening of an account or the making of an agency arrangement with a bank incorporated outside India;
(m)buying or selling of or entering into such other dealings in, foreign exchange, as may be necessary for the discharge of its functions;
(n)doing any other kind of business connected with mobilisation of savings or investments which the Central Government may authorise;
(o)generally doing all such acts and things as may be incidental to or consequential upon the discharge of its functions under this Act.
(2)The Administrator shall, on and after the appointed day, neither formulate any new scheme nor issue any new unit, whether related to the undertaking or the specified undertaking or otherwise.