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 50] [Entire Act]

Union of India - Section

Section 25 in The State Financial Corporations Act, 1951

25. [ Business which Financial Corporation may transact.- ]

[(1) The Financial Corporation may, subject to the provisions of this Act, carry on and transact any of the following kinds of business, namely:-(a)guaranteeing, on such terms and conditions as may be agreed upon,-(i)loans raised by industrial concerns which are repayable within a period not exceeding twenty years, and are floated in the public market;(ii)loans raised by industrial concerns from scheduled banks or State co-operative banks or other financial institutions;(b)guaranteeing, on such terms and conditions as may be agreed upon, deferred payments due from any industrial concern in connection with its purchase of capital goods within India;(c)underwriting of the issue of stock, shares, bonds or debentures by industrial concerns;(d)transferring for consideration any instruments relating to loans and advances granted by it to industrial concerns;(e)acting as agent of the Central Government or the State Government or the Development Bank or the Small Industries Bank or the IFCI Limited formed and registered under the Companies Act, 1956 (1 of 1956) or any other financial institution notified in this behalf by the Central Government in respect of any matter connected with, or arising out of, the grant of loans or advances to an industrial concern, or subscription to debentures of an industrial concern or relating to the business of the Development Bank, Small Industries Bank, IFCI Limited or financial institution;(f)subscribing to, or purchasing of, the stock, shares, bonds or debentures of an industrial concern or any other concern;(g)retaining as part of its assets any stock, shares, bonds or debentures which it may acquire by subscription or in fulfilment of its underwriting liabilities and disposing of the stock, shares, bonds or debentures so acquired;(h)granting loans or advances to, or subscribing to debentures of, an industrial concern, repayable within a period not exceeding twenty years from the date on which they are granted or subscribed to, as the case may be:Provided that the Financial Corporation may, with the prior approval of the Small Industries Bank, exceed the said limit of twenty years up to a further period of ten years:Provided further that nothing contained in this clause shall be deemed to preclude the Financial Corporation from granting loans or advances to, or subscribing to debentures of, and industrial concern to which may be attached an option to convert such debentures or loans into stock or shares of the industrial concern:Provided also that the Financial Corporation may, in the exercise of such option, convert the amounts outstanding on such debentures or loans into stock or shares of the industrial concern if such concern increases its subscribed capital by the issue of further stock or shares in accordance with and subject to, the provisions of section 81 of the Companies Act, 1956 (1 of 1956).Explanation .-In this clause, the expression "the amounts outstanding on such debentures or loans" shall mean the principal, interest and other charges payable on such debentures or loans as at the time when the amounts are sought to be converted into stock or shares;(i)accepting or discounting promissory notes and bills of exchange made, drawn, accepted or endorsed by industrial concerns or by any person selling capital goods manufactured by one industrial concern to another industrial concern;(j)undertaking research and surveys for evaluating or dealing with marketing or investments or undertaking and carrying on techno-economic studies or other activities in connection with the development of any industry;(k)providing technical and administrative assistance to any industrial concern or any person for the promotion, management or expansion of any industry;(l)planning and assisting in the promotion and development of industries;(m)providing consultancy and merchant banking services;(n)acting as the trustee for the holders of debentures or other securities;(o)leasing, sub-leasing or giving on hire or hire-purchase of industrial plant, equipment, machinery or any other asset;(p)factoring;(q)providing export related credit and services;(r)undertaking money market related activities;(s)setting up of mutual funds and undertaking asset management activity;(t)promoting, forming or conducting or assisting in the promotion, formation, or conduct of companies, subsidiaries, societies, trusts or such other associations of persons as it may deem fit;(u)opening or confirming or endorsing letters of credit and negotiating or collecting bills and other documents drawn thereunder;(v)doing such other business as the Small Industries Bank may authorise, and or generally the doing of such acts and things as may be incidental to or consequential upon, the exercise of its powers or the discharge of its duties under this Act.
(2)The Financial Corporation may receive, in consideration of any of the services mentioned in sub-section (1), such commission, brokerage, interest, remuneration or fee as may be agreed upon.] [Substituted by Act 39 of 2000, Section 17, for sub-Section (1) (w.e.f. 5-9-2000). ]
(3)[ Subject to the provisions of sub-section (5) of section 7, the aggregate of contingent liabilities of the Financial Corporation under clauses (a), (b) ] [Substituted by Act 6 of 1962, Section 10, for Section 25 (w.e.f. 16-4-1962). ][(c) and (ca)] [ Substituted by Act 77 of 1972, Section 15, for " and (c)" (w.e.f. 30-12-1972).][of sub-section (1) shall not at any time exceed twice the paid-up share capital and reserve fund of the Corporation except with the prior approval of the State Government and in consultation with the ] [Substituted by Act 6 of 1962, Section 10, for Section 25 (w.e.f. 16-4-1962). ] [Small Industries Bank] [ Substituted by Act 39 of 2000, Section 17, for " Development Bank" (w.e.f. 5-9-2000).][but in no case shall exceed thrice the paid-up share capital and reserve fund of the Corporation.] [Substituted by Act 6 of 1962, Section 10, for Section 25 (w.e.f. 16-4-1962). ]
(4)[ Nothing contained in this section shall entitle any Financial Corporation to hold shares in any company, whether as pledgee, mortgagee or absolute owner, of an amount exceeding thirty per cent. of the subscribed share capital of that company or thirty per cent. of its own paid-up share capital and free reserves, whichever is less.
(5)If, on the commencement of the State Financial Corporations (Amendment) Act, 1972 (77 of 1972), any Financial Corporation is holding shares in excess of the limits specified in sub-section (4), the Corporation shall report the matter forthwith to the Reserve Bank and shall, within such period as the Reserve Bank may allow, so reduce its share holdings as to conform to the provisions of that sub-section.] [ Inserted by Act 77 of 1972, Section 15 (w.e.f. 30-12-1972).][25-A. Power to acquire rights.-The Financial Corporation shall have the right to acquire, by transfer or assignment, the rights and interests of any such financial institution as may be notified by the Central Government (including any other rights incidental thereto) in relation to any loan or advance granted or any amount recoverable by such institution, either in whole or in part, by the execution or issue of any instrument or by the transfer of any instrument by endorsement or in any other manner:Provided that such loan or advance or amount relates to any business which the Financial Corporation may transact under this Act.][25-B. Gifts, grants, etc.-The Financial Corporation may receive gifts, grants, donations or benefactions from Government or any other source.]