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 3 in The Sovereign Gold Bond Scheme 2016 - Series II

3. Eligibility for Investment.

- The Gold Bonds under this Scheme may be held by a Trust Charitable Institution University or by a person resident in India being an individual in his capacity as such individual or on behalf of minor child or jointly with any other individual.Explanation. - For the purposes of this paragraph -
(i)the expression "person" shall have the same meaning as defined in clause (u) of section 2 of the Foreign Exchange Management Act 1999 (42 of 1999);
(ii)the expression "person resident in India" shall have the same meaning as defined in clause (v) of section 2 of the Foreign Exchange Management Act 1999 (42 of 1999).