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 2 in The Hind Cycles And Sen-Raleigh Limited (Nationalisation) Act, 1980

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

(a)"appointed day" means the 15th day of October, 1980;
(b)"Commissioner" means the Commissioner of Payments appointed under section 15;
(c)"Custodian" means the Custodian appointed under sub-section (2) of section 9 to take over; or carry on, the management of the undertakings of either; or both, of the two companies;
(d)"notification" means a notification published in the Official Gazette;
(e)"prescribed" means prescribed by rules made under this Act;
(f)"Sen-Raleigh Limited" includes Sen and Pandit Industries Limited, Ancillary Industries (Lugs) Private Limited, Ancillary Industries (Forgings) Private Limited, Ancillary Industries (Cranks) Private Limited and Naokhali Machine Tools Limited, all having their registered offices at 1, Middeton Street, Calcutta;
(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, different dates may be specified for different provisions of this Act;
(h)"two companies" means the Hind Cycles and Sen-Raleigh Limited, being companies as defined in the Companies Act, 1956 (1 of 1956), and having their registered offices at Birlagram, Nagda (Madhya Pradesh), and 1, Middleton Street, Calcutta, respectively;
(i)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