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 9] [Entire Act]

Union of India - Section

Section 4 in The State Bank Of India (Subsidiary Banks) Act, 1959

4. New banks to be bodies corporate.

(1)Every new bank shall be a body corporate with perpetual succession and a common seal and shall sue and be sued in its name.
(2)The body corporate constituting each of the new banks shall consist of the State Bank and other shareholders, if any, for the time being of the new bank.
(3)Every new bank shall carry on the business of banking and other business in accordance with the provisions of this Act, and shall have power to acquire and hold property, whether movable or immovable, for the purposes of its business and to dispose of the same.