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 40] [Entire Act]

Union of India - Section

Section 2 in The Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980

2. Definitions. - In this Act, unless the context otherwise requires,-

(a)"banking company" does not include a foreign company within the meaning of section 591 of the Companies Act, 1956 (1 of 1956);
(b)"corresponding new bank", in relation to an existing bank, means the body corporate specified against such bank in column 2 of the First Schedule;
(c)"Custodian" means the person who becomes, or is appointed, a Custodian under section 7;
(d)"existing bank" means a banking company specified in column 1 of the First Schedule, being a company the total of the demand and time liabilities in India of which, as shown in the return as on the 14th day of March, 1980, furnished to the Reserve Bank under section 42 of the Reserve Bank of India Act, 1934 (2 of 1934), amounts to not less than rupees two hundred crores;
(da)[ "prescribed" means prescribed by regulations made under this Act;]
(e)words and expressions used therein and not defined but defined in the Banking Regulation Act, 1949 (10 of 1949), have the meanings respectively assigned to them in that Act;
(f)[ words and expressions used herein and not defined either in this Act or in the Banking Regulation Act, 1949 (10 of 1949) but defined in the Companies Act, 1956 (1 of 1956) shall have the meanings respectively assigned to them in the Companies Act, 1956 (1 of 1956).] [Inserted by Act 37 of 1994, Section 10 (w.e.f. 15.7.1994).]