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 The Investor Education and Protection Fund Authority (Accounting, Audit, Transfer and Refund) Rules, 2016

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Companies Act 2013;
(b)"Authority" means the Investor Education and Protection Fund Authority constituted under subsection (5) of section 125 of the Act;
(c)"Chairperson" means the chairperson of the authority appointed under sub-section (6) of section 125 of the Act;
(d)[ "Company" means a company defined in sub-section (20) of section 2 of the Act and includes 'corresponding new bank' as defined in sub-section (d) of section 2 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970) and clause (b) of section 2 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980) [State Bank of India constituted under section 3 of the State Bank of India Act, 1955 (23 of 1955), 'subsidiary bank' as defined in clause (k) of section 2 of the State Bank of India (Subsidiary Bank) Act, 1959 (38 of 1959) and includes any other entity which is required to transfer any fund to Investor Education and Protection Fund in accordance with any Act or statute governing it] [Substituted by Notification No. G.S.R. 178(E), dated 28.2.2017 (w.e.f. 5.9.2016).][and any transferee company in respect of the assets and liabilities of transferor company] [Inserted by Notification No. G.S.R. 571(E), dated 14.8.2019 (w.e.f. 5.9.2016).];
(da)"Corporate action" means any action taken by the company relating to transfer of shares and all the benefits accruing on such shares [including] [Substituted 'namely' by Notification No. G.S.R. 571(E), dated 14.8.2019 (w.e.f. 5.9.2016).], bonus shares, split, consolidation, fraction shares etc., except right issue to the Authority;]
(e)"Existing IEPF" means the Investor Education and Protection Fund (IEPF) constituted under section 205C of the Companies Act, 1956 (1 of 1956);
(f)"Fund" means the Investor Education and Protection Fund (IEPF) constituted under section 125 of the Act;
[***] [Omitted 'clause (g)' by Notification No. G.S.R. 571(E), dated 14.8.2019 (w.e.f. 5.9.2016).]
(h)"Member" means member of the Authority appointed under sub-section (6) of section 125 of the Act; and
(i)"Section" means the section of the Act.
(2)Words and expressions used in these rules and not defined herein but defined in the Act or in the Companies (Specification of Definitions Details) Rules, 2014, shall have the same meanings respectively assigned to them in the Act or in the said rules.