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]

State of Rajasthan - Section

Section 5 in The Rajasthan State Aid to Industries Act, 1961

5. Method of giving aid.

- The State Government or any prescribed officer, authority or person may, subject to such conditions and in such manner as may be prescribed, give aid to an industry in one or more of the following ways, namely:-
(a)by grant of loan,
(b)by guaranteeing a cash credit, over draft or fixed advance with a bank, or providing any other credit facility,
(c)by paying a subsidy for the purchase of implements, tools or machinery in order to conduct research,
(d)by underwriting or subscribing for shares or debentures,
(e)by guaranteeing a minimum return on the capital of a company,
(f)by providing at concessional rates supply of land, raw material, fire wood or water,
(g)by supply of implements and machinery on hire purchase system or by guaranteeing such purchases,
(h)by supplying at concessional rates electrical energy from a source which is owned by the State Government, by granting rebate on the rate payable by any industry for supply of electricity to it, or by providing subsidy to the State Electricity Board for supply of power to any industry at the rates specified by the State Government or by providing built-in power houses,
(i)by granting, free of charge or on favourable terms, the services of officers and experts in the service of the State Government for starting or advising an industry,
(j)by undertaking establishment of industrial estates,
(k)by granting concessions in, or exemptions from, State or local taxes and duties where the law relating thereto authorises such concessions or exemptions,
(l)by running common facility centres or cluster type training centres or by providing industrial or technical institutions which may be beneficial for the development of the industry,
(m)by opening emporia or other demonstration centres or providing facilities for marketing of products,
(n)by giving preference in the purchase of products of an industry,
(o)by providing credit facility to industrial co-operatives,
(oa)[ by grant of subside to Associations/Federation of Industries, [Inserted by Rajasthan Act No. 10 of 1969 (1-5-1969).]
(ob)by grant of subsidy on Managerial Technical staff engaged by Industrial co-operatives,
(oc)by grant of subsidy on the construction of new work sheds in rural areas,
(od)by grant of subsidy on purchase of new tools and equipments by Industries in rural areas,
(oe)by grant of subsidy on purchase of raw material or sale of finished products,
(of)by grant of subsidy on export of finished products outside India,
(og)by providing training to artisans and Technicians, and]
(p)by grant of any assistance in any other form which, in the opinion of the State Government, may be conducive for the promotion or development of industries in the State.