NT>
Title: Introduction of the Unit Trust of India (Transfer of Undertaking and Repeal) Bill, 2002
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE AND COMPANY AFFAIRS (SHRI ANANDRAO VITHOBA ADSUL): Sir, on behalf of Shri Jaswant Singh, I beg to move for leave to introduce a Bill to provide for the transfer and vesting of the undertaking (excluding the specified undertaking) of the Unit Trust of India to the specified company to be formed and registered under the Companies Act, 1956, and the transfer and vesting of the specified undertaking of the Unit Trust of India in the Administrator and for matters connected therewith or incidental thereto and also to repeal the Unit Trust of India Act, 1963.
“That leave be granted to introduce a Bill to provide for the transfer and vesting of the undertaking (excluding the specified undertaking) of the Unit Trust of India to the specified company to be formed and registered under the Companies Act, 1956, and the transfer and vesting of the specified undertaking of the Unit Trust of India in the Administrator and for matters connected therewith or incidental thereto and also to repeal the Unit Trust of India Act, 1963. ”
The motion was adopted.
SHRI ANANDRAO VITHOBA ADSUL: Sir, I introduce** the Bill.
_______
*Published in the Gazette of India Extraordinary Part-II-Section 2, dt.25.11.02
** Introduced with the Recommendation of the President
14.05 hrs.
STATEMENT RE : UNIT TRUST OF INDIA (TRANSFER OF UNDERTAKING AND REPEAL) ORDINANCE – LAID THE MINISTER OF STATE IN THE MINISTRY OF FINANCE AND COMPANY AFFAIRS (SHRI ANANDRAO VITHOBA ADSUL): On behalf of Shri Jaswant Singh, I beg to lay on the Table an explanatory statement (Hindi and English versions) showing reasons for immediate legislation by the Unit Trust of India (Transfer of Undertaking and Repeal) Ordinance, 2002.(Placed in Library, See No. LT. 6045/2002)
_______________