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 3 in The Rajasthan State Aid to Industries (Guaranteeing of Cash Credit and other Credit Facilities) Rules, 1965

3. Definitions.

- In these rules unless the subject or context otherwise requires:-
(i)"Act" means the Rajasthan State Aid to Industries Act, 1961;
(ii)"creditor bank" means a scheduled bank which agrees to advance a loan to a loanee;
(iii)"loanee" means any of the industrial units, industries or industrial co-operative societies mentioned in rule 2, which contracts or agrees to contract a loan from any scheduled bank;
(iv)"Schedule" means a schedule appended to the rules; and
(v)Words and expressions not defined in these rules but in the Act shall have the meaning respectively assigned to them in the Act.