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 Punjab - Section

Section 2 in The Punjab Ex-servicemen Corporation Act, 1978

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context,-
(a)"agricultural development" includes development of dairy, poultry, piggery, sheep and cattle breeding, pisciculture and sericulture;
(b)"Board" means the Board of directors of the Corporation;
(c)"Chairman" means the Chairman of the Corporation;
(d)"Corporation" means the Punjab Ex-Servicemen Corporation;
(e)"Ex-serviceman" means a person who is ordinarily residing in the State of Punjab and has served in any rank, whether as combatant or non-combatant, in the Indian armed forces or the armed forced of the former Indian States (but excluding the Assam Rifles, Defence Security Corps, General Reserve Engineering Force, Lok Sahayak Sena, Jammu and Kahsmir Militia and Territorial Army) for a continuous period of not less than six months after attestation and has been released, otherwise than by way of dismissal or discharge on account of misconduct or inefficiency, and in the case of a deceased or incapacitated ex-serviceman includes his wife, children, father, mother, minor brother, widowed daughter and widowed sister, wholly dependant upon ex-serviceman immediately before his death or incapacitation;
(f)"Ex-servicemen Organisation" means a firm registered under the Partnership Act, 1932, an association registered under the Societies Registration Act, 1860, or a co-operative society registered under the Punjab Co-operative Societies Act, 1961, all the partners or members, whereof, as the case may be, are ex-servicemen;
(g)"Government" means Government of the State of Punjab;
(h)"Managing Director" means the Managing Director of the Corporation;
(i)"marketing" means all activities relating to the transport, grading, pooling, marketing and sale of agricultural or industrial produce whether in the primary form in semi-processed or processed form;
(j)""prescribed" means prescribed by rules made under this Act;
(k)"processing" means all activities relating to the processing of agricultural produce so as to make it marketable or fit for consumption and includes purchase and storage of raw material, purchase of equipment, and purchase, installation and running of machinery, required for processing and storage of finished produce;
(l)"small-scale industry" means a cottage and small-scale industry and includes industry engaged in fabrication, repairs and maintenance of agricultural machinery and equipment, in which capital investment does not exceed five lacs of rupees; and
(m)"supply and storage" means supply and storage of agricultural inputs and establishment, maintenance and running of storage, cold storages and warehouses [;and] [Substituted by Punjab Act No. 11 of 2012, dated 1.8.2012.]
(n)[ "Vice-Chairman" means the Vice-Chairman of the Corporation.] [Added by Punjab Act No. 11 of 2012, dated 1.8.2012.]