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 581A in The Companies (Amendment) Act, 2002

581A. Definitions.-

In this Part, unless the context otherwise requires,-
(a)" active Member" means a member who fulfils the quantum and period of patronage of the Producer Company as may be required by the articles;
(b)" Chief Executive" means an individual appointed as such under sub- section (1) of section 581W;
(c)" limited return" means the maximum dividend as may be specified by the articles;
(d)" Member" means a person or Producer institution (whether incorporated or not) admitted as a Member of a Producer Company and who retains the qualifications necessary for continuance as such;
(e)" inter- State co- operative society" means a multi- State co- operative society as defined in clause (p) of section 3 of the Multi- State Co- operative Societies Act, 2002 (39 of 2002 ) and includes any co- operative society registered under any other law fo the time being in force, which has, subsequent to its formation, extended any of its objects to more than one State by enlisting the participation of persons or by extending any of its activities outside the State, whether directly or indirectly or thro gh an institution of which it is a constituent;
(f)" mutual assistance principles" means the principles set out in sub- section (2) of section 581G;
(g)" officer" includes any director or Chief Executive or Secretary or any person in accordance with whose directions or instructions part or whole of the business of the Producer Company is carried on;
(h)" patronage" means the use of services offered by the Producer Company to its Members by participation in its business activities;
(i)" patronage bonus" means payments made by a Producer Company out of its surplus income to the Members in proportion to their respective patronage;
(j)" primary produce" means-
(i)produce of farmers, arising from agriculture (including animal husbandry, horticulture, floriculture, pisciculture, viticulture, forestry, forest products, re- vegetation, bee raising and farming plantation products), or from any other primary activit or service which promotes the interest of the farmers or consumers; or
(ii)produce of persons engaged in handloom, handicraft and other cottage industries;
(iii)any product resulting from any of the above activities, including by- products of such products;
(iv)any product resulting from an ancillary activity that would assist or promote any of the aforesaid activities or anything ancillary thereto;
(v)any activity which is intended to increase the production of anything referred to in sub- clauses (i) to (iv) or improve the quality thereof;
(k)" producer" means any person engaged in any activity connected with or relatable to any primary produce;
(l)" Producer Company" means a body corporate having objects or activities specified in section 581B and registered as Producer Company under this Act;
(m)" Producer institution" means a Producer Company or any other institution having only producer or producers or Producer Company or Producer Companies as its member whether incorporated or not having any of the objects referred to in section 581B and w ich agrees to make use of the services of the Producer Company or Producer Companies as provided in its articles.
(n)" withheld price" means part of the price due and payable for goods supplied by any Member to the Producer Company; and as withheld by the Producer Company for payment on a subsequent date.
CHAPTER II INCORPORATION OF PRODUCER COMPANIES AND OTHER MATTERS