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 Hindustan Tractors Limited (Acquisition and Transfer of undertaking) Act, 1978

2. Definitions.

In this Act, unless the context otherwise requires -
(a)"appointed day" means the 1st day of April, 1978;
(b)"Authorised Controller" means the Gujarat Agro Industries Corporation Limited, Ahmedabad, which took over the management of the undertakings of the Company by virtue of the Order of the Government of India in the Ministry of Industrial Development No. S.O 137(E) 18A/IDRA/73, dated the 12th March, 1973, made under clause (b) of sub-section (1) of section 18A of the Industries (Development and Regulation) Act, 1951 (65 of 1951);
(c)"bank" means--
(i)the State Bank of India constituted under the State Bank of India Act, 1955 (65 of 1951);
(ii)a subsidiary bank as defined in the State Bank of India (Subsidiary Banks) Act, 1959 (38 of 1959);
(iii)a corresponding new bank constituted under section 3 of the Banking Companies (Acquisition and Transfer of Undertaking) Act, 1970 (5 of 1970);
(iv)any other bank, being a scheduled bank as definedin clause (e) of section 2 of the Reserve Bank of India Act, 1934 (2 of 1934);
(d)"Commissioner" means the Commissioner of Payments appointed under section 16;
(e)"Company" means Hindustan Tractors Limited, being a company as defined in the Companies Act, 1956 (1 of 1956), and having its registered office of the undertakings of the Company;
(f)"Custodian" means the Custodian appointed under sub-section (3) of section 10 to take over, or carry on, the management of the undertakings of the Company;
(g)"date of taking over" means the date on which the management of the undertakings of the Company was taken over by the Authorised Controller;
(h)"Government company" has the meaning assigned to it by section 617 of the Companies Act, 1956 (1 of 1956);
(i)"notification" means a notification published in the Official Gazette;
(j)"prescribed" means prescribed by rules made under this Act;
(k)"specified date" means such date as the Central Government may, for the purpose of any provision of this Act, by notification, specify and different dates may be specified for different provisions of this Act;
(l)"State Government" means the State Government of Gujarat;
(m)words and expressions used erein and not defined but defined in the Companies Act, 1956, shall have the meanings, respectively, assigned to them in that Act.