Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 44 docs - [View All]
Udaykumar H. Dave vs State Of Gujarat And Ors. on 23 April, 2001
State Of Rajasthan And Anr. vs Shiv Dayal And Ors. on 10 December, 1987
Mehta Vharity Trust And Ors. vs Gulam Rasool And Ors. on 17 April, 1986
Mahant Ram Swaroop vs State Of Rajasthan And Ors. on 17 February, 1986
Abhishek Ravishankar Agrawal vs The Assistant Charity ... on 4 December, 2008

Loading...
User Queries
[Complete Act]
Central Government Act
Section 19 in The Unit Trust Of India Act, 1963
19. 1[ Business of Trust.
(1) Subject to the provisions of this Act and the regulations made under section 43, the Trust may carry on and transact any of the following kinds of business in India, namely:-
(1) selling and purchasing units;
(2) investing in, and acquiring, holding or disposing of, securities and exercising and enforcing, all powers and rights incidental thereto including protection or realisation of such investment and the taking over of the administration of any property offered as security for such investment;
(3) granting of loans and advances upon the security of any movable or immovable property or otherwise;
(4) accepting, collecting, discounting, rediscounting, purchasing, selling or negotiating or otherwise dealing with, any bills of exchange, hundies, promissory notes, coupons, drafts, bills of lading, railway receipts, warehouse receipts, documents of title to goods, warrants, certificates, scrips and other mercantile instruments;
(5) purchasing, selling or issuing participation certificates in relation to any loan or advance granted by any public financial institution or scheduled bank or such other institution as may be prescribed;
(6) keeping money on deposit with companies or other bodies corporate, scheduled banks or such other institutions as may be prescribed;
(7) investing in any special paper or security floated by the Central Government or the Reserve Bank or by any such foreign government or foreign bank as may be prescribed;
(8) formulating in relation to any unit scheme,-
(a) savings and life insurance plan or plans under which a person may acquire an interest in units in association with or as the agent of, the Life Insurance Corporation or the Central Government, but not including the life insurance business;
(b) savings and insurance plan or plans under which a person may acquire an interest in units in association with or as the agent of, the General Insurance Corporation but not including the general insurance business; or
(c) any other plan or plans, under which a persons may acquire an interest in units;
(9) acquiring immovable property or any interest therein, the development (including construction) and sale of such property and the rendering of financial and other assistance to any person for the acquisition of any immovable property or any interest therein and for the development (including construction) of such property;
(10) providing leasing and hire purchase finance to persons, companies, and other bodies corporate;
(11) providing merchant banking and investment advisory services;
(12) extending investment or fund or portfolio management services to persons resident outside India;
(13) opening of an account or the making of an agency arrangement with a bank incorporated outside India;
(14) buying or selling of, or entering into such other dealings in, foreign exchange, as may be necessary for the discharge of its functions;
(15) doing any other kind of business connected with mobilisation of savings or investments which the Central Government may authorise;
(16) generally, doing all such acts and things as may be incidental to or consequential upon the discharge of its functions under this Act. Explanation.-- For the purposes of clause (12) and clause (14), the expressions" persons resident outside India" and" foreign exchange" shall have the meanings respectively assigned to them in section 2 of the Foreign Exchange Regulation Act, 1973 (46 of 1973 ).
(2) Subject to the provisions of this Act and the regulations made under section 43, the Trust may carry on outside India also any of the kinds of business mentioned in clauses (1), (2), (4), (6), (7), sub- clause (c) of clause (8) and clauses (11), (12), (13) and (15) of sub- section (1).]