Union of India - Act
The Banking Regulation Act, 1949
UNION OF INDIA
India
India
The Banking Regulation Act, 1949
Act 10 of 1949
- Published on 10 March 1949
- Commenced on 10 March 1949
- [This is the version of this document from 29 September 2020.]
- [Note: The original publication document is not available and this content could not be verified.]
- [Amended by THE BANKING REGULATION (AMENDMENT) AND MISCELLANEOUS PROVISIONS ACT, 2004 (Act 24 of 2004) on 20 December 2004]
- [Amended by THE BANKING REGULATION (AMENDMENT) ACT, 2007 (Act 17 of 2007) on 26 March 2007]
- [Amended by THE BANKING REGULATION (AMENDMENT) ACT, 2017 (Act 30 of 2017) on 25 August 2017]
- [Amended by THE BANKING REGULATION (AMENDMENT) ACT, 2020 (Act 39 of 2020) on 29 September 2020]
Part I – Preliminary
1. Short title, extent and commencement.
2. Application of other laws not barred.
The provisions of this Act shall be in addition to, and not, save as hereinafter expressly provided, in derogation of the [Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], and any other law for the time being in force.3. Act not to apply to certain co-operative societies.
Notwithstanding anything contained in the National Bank for Agriculture and Rural Development Act, 1981, this Act shall not apply to––4. Power to suspend operation of Act.
5. Interpretation.
[In this Act] [Substituted by Act 55 of 1963, Section 6, for " (1) In this Act" (w.e.f. 1.2.1964).], unless there is anything repugnant in the subject or context,-5A. [ Act to override memorandum, articles, etc. [Inserted by Act 33 of 1959, Section 3 (w.e.f. 1.10.1959).]
Save as otherwise expressly provided in this Act,-Part II – Business of Banking Companies
6. Forms of business in which banking companies may engage.
7. [ Use of words "bank", "banker", "banking" or "banking company". [Substituted by Act 55 of 1963, Section 7, for Section 7 (w.e.f. 1.2.1964).]
8. Prohibition of trading.
Notwithstanding anything contained in section 6 or in any contract, no banking company shall directly or indirectly deal in the buying or selling or bartering of goods, except in connection with the realisation of security given to or held by it, or engage in any trade, or buy, sell or barter goods for others otherwise than in connection with bills of exchange received for collection or negotiation or with such of its business as is referred to in clause (i) of sub-section (1) of section 6:[Provided that this section shall not apply to any such business as is specified in pursuance of clause (o) of sub-section (1) of section 6.] [Substituted by Act 1 of 1984, Section 15 (w.e.f. 15.2.1984).]Explanation. - For the purposes of this section, "goods" means every kind of movable property, other than actionable claims, stocks, shares, money, bullion and specie, and all instruments referred to in clause (a) of sub-section (1) of section 6.9. Disposal of non-banking assets.
Notwithstanding anything contained in section 6, no banking company shall hold any immovable property howsoever acquired, except such as is required for its own use, for any period exceeding seven years from the acquisition thereof or from the commencement of this Act, whichever is later or any extension of such period as in this section provided, and such property shall be disposed of within such period or extended period, as the case may be:Provided that the banking company may, within the period of seven years as aforesaid, deal or trade in any such property for the purpose of facilitating the disposal thereof:Provided further that the Reserve Bank may in any particular case extend the aforesaid period of seven years by such period not exceeding five years where it is satisfied that such extension would be in the interest of the depositors of the banking company.10. [ Prohibition of employment of managing agents and restrictions on certain forms of employment. [Substituted by Act 95 of 1956, Section 2, for Section 10 (w.e.f. 14.1.1957).]
10A. [ Board of directors to include persons with professional or other experience. [Ss. 10-A to 10-D inserted by Act 58 of 1968, Section 3 (w.e.f. 1.2.1969).]
10B. Banking company to be managed by whole-time chairman.
[(1) Notwithstanding anything contained in any law for the time being in force or in any contract to the contrary, every banking company in existence on the commencement of the Banking Regulation (Amendment) Act, 1994 (20 of 1994), or which comes into existence thereafter shall have one of its directors, who may be appointed on a whole-time or a part-time basis, as chairman of its Board of directors, and where he is appointed on a whole-time basis, as chairman of its Board of directors, he shall be entrusted with the management of the whole of the affairs of the banking company:Provided that the chairman shall exercise his powers subject to the superintendence, control and direction of the Board of directors:Provided further that nothing in this sub-section shall apply to a banking company in existence on the commencement of the said section for a period of three months from such commencement.(1-A) Where a chairman is appointed on a part-time basis,-(i)such appointment shall be with the previous approval of the Reserve Bank and be subject to such conditions as the Reserve Bank may specify while giving such approval;(ii)the management of the whole of the affairs of such banking company shall be entrusted to a managing director who shall exercise his powers subject to the superintendence, control and direction of the Board of directors..]10BB. [ Power of Reserve Bank to appoint [[chairman of the Board of directors appointed on a whole-time basis or a managing director] [Inserted by Act 1 of 1984, Section 18 (w.e.f. 15.2.1984).] of a banking company
10C. [ Chairman and certain directors not to be required to hold qualification shares. [Substituted by Act 1 of 1984, Section 19, for Section 10-C (w.e.f. 15.2.1984).]
[A chairman of the Board of directors who is appointed on a whole-time basis or a managing director] of a banking company (by whomsoever appointed) and a director of a banking company (appointed by the Reserve Bank under section 10-A) shall not be required to hold qualification shares in the banking company.]10D. Provisions of sections 10-A and 10-B to override all other laws, contracts, etc.
Any appointment or removal of a [director, chairman of the Board of directors who is appointed on a whole-time basis or a managing director] [Substituted by Act 20 of 1994, Section 5, for " director or chairman" (w.e.f. 31.1.1994).] in pursuance of section 10-A or section 10-B [or section 10-BB] [Inserted by Act 1 of Act 1 of 1984, Section 20 (w.e.f. 15.2.1984).] shall have effect and any such person shall not be entitled to claim any compensation for the loss or termination of office, notwithstanding anything contained in any law or in any contract, memorandum or articles of association.]11. Requirement as to minimum paid-up capital and reserves.
12. [ Regulation of paid-up capital, subscribed capital and authorised capital and voting rights of shareholders. [Substituted by Act 95 of 1956, Section 3, for Section 12 (w.e.f. 14.1.1957).]
12A. [ Election of new directors. [Inserted by Act 95 of 1956, Section 4 (w.e.f. 14.1.1957).]
The Reserve Bank may, by order, require any banking company to call a general meeting of the shareholders of the company within such time, not less than two months from the date of the order, as may be specified in the order or within such further time as the Reserve Bank may allow in this behalf, to elect in accordance with the voting rights permissible under this Act fresh directors, and the banking company shall be bound to comply with the order.12B. [ Regulation of acquisition of shares or voting rights. [Substituted by 'Act No. 4 of 2013'.]
13. Restriction on commission, brokerage, discount, etc., on sale of shares.
Notwithstanding anything to the contrary contained in [sections 76 and 79 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " Section 105 and 105-A of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], no banking company shall pay out directly or indirectly by way of commission, brokerage, discount or remuneration in any form in respect of any shares issued by it, any amount exceeding in the aggregate two and one-half per cent of the [price at which the said shares are issued] [Substituted for the words "paid-up value of the said shares" by Act No. 4 OF 2013].[Explanation. - For the removal of doubts, it is hereby declared that the expression "price at which the said shares are issued" shall include amount or value of premium on such shares.] [Inserted by 'Act No. 4 OF 2013'.]14. Prohibition of charge on unpaid capital.
No banking company shall create any charge upon any unpaid capital of the company, and any such charge shall be invalid.14A. [ Prohibition of floating charge on assets. [Inserted by Act 33 of 1959, Section 9 (w.e.f. 1.10.1959).]
15. Restrictions as to payment of dividend.
[(1)] [ Section 15 renumbered as sub-Section (1) thereof by Act 33 of 1959, Section 10 (w.e.f. 1.10.1959).] No banking company shall pay any dividend on its shares until all its capitalised expenses (including preliminary expenses, organisation expenses, share-selling commission, brokerage, amounts of losses incurred and any other item of expenditure not represented by tangible assets) have been completely written off.16. [ Prohibition of common directors. [Substituted by Act 95 of 1956, Section 5, for Section 16 (w.e.f. 14.1.1957).]
[(1) No banking company incorporated in India shall have as a director in its Board of directors any person who is a director of any other banking company.(1-A) No banking company referred to in sub-section (1) shall have in its Board of directors, more than three directors who are directors of companies which among themselves are entitled to exercise voting rights in excess of twenty per cent. of the total voting rights of all the shareholders of that banking company.] [Inserted by Act 33 of 1959, Section 10 (w.e.f. 1.10.1959).]17. [ Reserve Fund. [Substituted by Act 33 of 1959, Section 11, for Sections 17 and 18 (w.e.f. 1.10.1959).]
18. [ Cash reserve. [Substituted by Act 1 of 1984, Section 21, for Section 18 (w.e.f. 29.3.1985).]
19. Restriction on nature of subsidiary companies.
[(1) A banking company shall not form any subsidiary company except a subsidiary company formed for one or more of the following purposes, namely:-(a)the undertaking of any business which, under clauses (a) to (o) of sub-section (1) of section 6, is permissible for a banking company to undertake, or(b)with the previous permission in writing of the Reserve Bank, the carrying on of the business of banking exclusively outside India, or(c)the undertaking of such other business, which the Reserve Bank may, with the prior approval of the Central Government, consider to be conducive to the spread of banking in India or to be otherwise useful or necessary in the public interest.Explanation. - For the purposes of section 8, a banking company shall not be deemed, by reason of its forming or having a subsidiary company, to be engaged indirectly in the business carried on by such subsidiary company.] [Substituted by Act 1 of 1984, Section 22, for sub-Section (1) (w.e.f. 15.2.1984).]20. [ Restrictions on loans and advances. [Substituted by Act 58 of 1968, Section 5, for Section 20 (w.e.f. 1.2.1969).]
20A. [ Restrictions on power to remit debts. [Inserted by Act 55 of 1963, Section 12 (w.e.f. 1.2.1964).]
21. Power of Reserve Bank to control advances by banking companies.
21A. [ Rates of interest charged by banking companies not to be subject to scrutiny by Courts. [Inserted by Act 1 of 1984, Section 24 (w.e.f. 15.2.1984).]
Notwithstanding anything contained in the Usurious Loans Act, 1918 (10 of 1918), or any other law relating to indebtedness in force in any State, a transaction between a banking company and its debtor shall not be re-opened by any Court on the ground that the rate of interest charged by the banking company in respect of such transaction is excessive.] [Substituted by Act 55 of 1963, Section 13, for certain words (w.e.f. 1.2.1964).]22. Licensing of banking companies.
[(1) Save as hereinafter provided, no company shall carry on banking business in India unless it holds a licence issued in that behalf by the Reserve Bank and any such licence may be issued subject to such conditions as the Reserve Bank may think fit to impose.] [Substituted by Act 33 of 1959, for sub-Section (1) (w.e.f. 1.10.1959).]23. [ Restrictions on opening of new, and transfer of existing, places of business. [Substituted by Act 33 of 1959, Section 14, for Section 23 (w.e.f. 1.10.1959).]
24. Maintenance of a percentage of assets.
[* * *] [Sub-Ss. (1) and (2) omitted by Act 17 of 2007, Section 2 (w.r.e.f. 23.1.2007).][* * *] [Sub-Ss. (1) and (2) omitted by Act 17 of 2007, Section 2 (w.r.e.f. 23.1.2007).][(2-A) A scheduled bank, in addition to the average daily balance which it is, or may be, required to maintain under section 42 of the Reserve Bank of India Act, 1934 (2 of 1934) and every other banking company, in addition to the cash reserve which it is required to maintain under section 18, shall maintain in India, assets, the value of which shall not be less than such percentage not exceeding forty per cent of the total of its demand and time liabilities in India as on the last Friday of the second preceding fortnight as the Reserve Bank may, by notification in the Official Gazette, specify from time to time and such assets shall be maintained, in such form and manner, as may be specified in such notification.] [Substituted by Act 17 of 2007, Section 2, for sub-Section (2-A) (w.r.e.f. 23.1.2007).][* * *] [Sub-Section (2-B) omitted by Act 17 of 2007, Section 2 (w.r.e.f. 23.1.2007).]25. Assets in India.
[(1) The assets in India of every banking company at the close of business on the last Friday of every quarter or, if that Friday is a public holiday under the Negotiable Instruments Act, 1881 (26 of 1881), at the close of the business on the preceding working day, shall not be less than seventy-five per cent. of its demand and time liabilities in India.26. Return of unclaimed deposits.
Every banking company shall, within thirty days after the close of each calendar year, submit a return in the prescribed form and manner to the Reserve Bank as at the end of such calendar year of all accounts [in India] [Substituted by Act 20 of 1950, Section 3, for " in the States" .] which have not been operated upon for ten years [* * *] [Certain words omitted by Act 55 of 1963, Section 14 (w.e.f. 1.2.1964).]:Provided that in the case of money deposited for a fixed period the said term of ten years shall be reckoned from the date of the expiry of such fixed period:[Provided further that every regional rural bank shall also furnish a copy of the said return to the National Bank.] [Inserted by Act 61 of 1981, Section 61 and Sch. II (w.e.f. 1.5.1982).]26A. [ Establishment of Depositor Education and Awareness Fund. [Inserted by Act No. 4 OF 2013]
27. Monthly returns and power to call for other returns and information.
28. [ Power to publish information. [Substituted by Act 61 of 1981, Section 61 and Sch. II, for Section 28 (w.e.f. 1.5.1982).]
The Reserve Bank or the National Bank, or both, if they consider it in the public interest so to do, may [publish-29. Accounts and balance-sheet.
29A. [ Power in respect of associate enterprises. [Substituted by 'Act No. 4 OF 2013'.]
(I)The Reserve Bank may, at any time, direct a banking company to annex to its financial statements or furnish to it separately, within such time and at such intervals as may be specified by the Reserve Bank, such statements and information relating to the business or affairs of any associate enterprise of the banking company as the Reserve Bank may consider necessary or expedient to obtain for the purpose of this Act.30. Audit.
- [(1) The balance-sheet and profit and loss account prepared in accordance with section 29 shall be audited by a person duly qualified under any law for the time being in force to be an auditor of companies.] [Substituted by Act 58 of 1968, Section 8, for sub-Section (1) (w.e.f. 1.2.1969).][(1-A) Notwithstanding anything contained in any law for the time being in force or in any contract to the contrary, every banking company shall, before appointing, re-appointing or removing any auditor or auditors, obtain the previous approval of the Reserve Bank.(1-B) Without prejudice to anything contained in the Companies Act, 1956 (1 of 1956), or any other law for the time being in force, where the Reserve Bank is of opinion that it is necessary in the public interest or in the interest of the banking company or its depositors so to do, [it may at any time by order direct that a special audit of the banking company's accounts, for any such transaction or class of transactions or for such period or periods as may be specified in the order, shall be conducted and may by the same or a different order either appoint a person duly qualified under any law for the time being in force to be an auditor of companies or direct the auditor of the banking company himself to conduct such special audit] [Inserted by Act 58 of 1968, Section 8 (w.e.f. 1.2.1969).] and the auditor shall comply with such directions and make a report of such audit to the Reserve Bank and forward a copy thereof to the company.(1-C) The expenses of, or incidental to, [the special audit] [Substituted by Act 66 of 1988, Section 9, for certain words (w.e.f. 30.12.1988).] specified in the order made by the Reserve Bank shall be borne by the banking company.]31. Submission of returns.
The accounts and balance-sheet referred to in section 29 together with the auditor's report shall be published in the prescribed manner and three copies thereof shall be furnished as returns to the Reserve Bank within three months from the end of the period to which they refer:Provided that the Reserve Bank may in any case extend the said period of three months for the furnishing of such returns by a further period not exceeding three months:[Provided further that a regional rural bank shall furnish such returns also to the National Bank.] [Inserted Act 61 of 1981, Section 61 and Sch. II (w.e.f. 1.5.1982).]32. Copies of balance-sheets and accounts to be sent to Registrar.
[(1) Where a banking company in any year furnishes its accounts and balance-sheet in accordance with the provisions of section 31, it shall at the same time send to the Registrar three copies of such accounts and balance-sheet and of the auditor's report, and where such copies are so sent, it shall not be necessary to file with the Registrar, in the case of a public company, copies of the accounts and balance-sheet and of the auditor's report, and, in the case of a private company, copies of the balance-sheet and of the auditor's report as required by sub-section (1) of section 220 of the Companies Act, 1956 (1 of 1956); and the copies so sent shall be chargeable with the same fee and shall be dealt with in all respects as if they were filed in accordance with that section.] [Substituted by Act 33 of 1959, Section 19, for sub-Section (1) (w.e.f. 1.10.1959).]33. Display of audited balance-sheet by companies incorporated [outside India] [Substituted by Act 20 of 1950, Section 3, for " outside the States" .].
Every banking company incorporated outside India shall, not later than the first Monday in August of any year in which it carries on business, display in a conspicuous place in its principal office and in every branch office [in India] [Substituted by Act 20 of 1950, Section 3, for " in the State" .] a copy of its last audited balance-sheet and profit and loss account prepared under section 29, and shall keep the copy so displayed until replaced by a copy of the subsequent balance-sheet and profit and loss account so prepared, and every such banking company shall display in like manner copies of its complete audited balance-sheet and profit and loss account relating to its banking business as soon as they are available, and shall keep the copies so displayed until copies of such subsequent accounts are available.34. Accounting provisions of this Act not retrospective.
Nothing in this Act shall apply to the preparation of accounts by a banking company and the audit and submission thereof in respect of any accounting year which has expired prior to the commencement of this Act, and notwithstanding the other provisions of this Act, such accounts shall be prepared, audited and submitted in accordance with the law in force immediately before the commencement of this Act.34A. [ Production of documents of confidential nature. [Inserted by Act 23 of 1960, Section 2.]
35. Inspection.
35A. [ Power of the Reserve Bank to give directions. [Inserted by Act 95 of 1956, Section 7 (w.e.f. 14.1.1957).]
35AA. [ Power of Central Government to authorise Reserve Bank for issuing directions to banking companies to initiate insolvency resolution process. [Inserted by Notification Act No. 30 of 2017.]
The Central Government may, by order, authorise the Reserve Bank to issue directions to any banking company or banking companies to initiate insolvency resolution process in respect of a default, under the provisions of the Insolvency and Bankruptcy Code, 2016.Explanation. - For the purposes of this section, "default" has the same meaning assigned to it in clause (12) of section 3 of the Insolvency and Bankruptcy Code, 2016.35AB. Power of Reserve Bank to issue directions in respect of stressed assets.
35B. Amendments of provisions relating to appointments of managing directors, etc., to be subject to previous approval of the Reserve Bank.
36. Further powers and functions of Reserve Banks.
36A. [ Certain provisions of the Act not to apply to certain banking companies. [Inserted by Act 33 of 1959, Section 23 (w.e.f. 1.10.1959).]
36AA. Power of Reserve Bank to remove managerial and other persons from office.
36AB. Power of Reserve Bank to appoint additional directors.
36AC. Part II-A to override other laws.
Any appointment or removal of a director, chief executive officer or other officer or employee in pursuance of section 36-AA or section 36-AB shall have effect notwithstanding anything to the contrary contained in the Companies Act, 1956 (1 of 1956) or any other law for the time being in force or in any contract or any other instrument.][Part IIAB] [Part IIB inserted by Act No. 4 OF 2013]Supersession Of Board Of Directors Of Banking Company36ACA. Supersession of Board of Directors in certain cases
36AD. Punishments for certain activities in relation to banking companies.
Part II – C Acquisition Of The Undertakings Of Banking Companies In Certain Cases
36AE. Power of Central Government to acquire undertakings of banking companies in certain cases.
36AF. Power of the Central Government to make scheme.
36AG. Compensation to be given to shareholders of the acquired bank.
36AH. Constitution of the Tribunal.
36AI. Tribunal to have powers of a Civil Court.
36AJ. Procedure of the Tribunal.
Part III – Suspension Of Business And Winding Up Of Banking Companies
[[36B.] [Inserted by Act 52 of 1953, Section 3.] High Court defined.- In this Part and in Part III-A "High Court", in relation to a banking company, means the High Court exercising jurisdiction in the place where the registered office of the banking company is situated or, in the case of a banking company incorporated outside India, where its principal place of business in India is situated.]37. Suspension of business.
38. [ Winding up by High Court. [Substituted by Act 33 of 1959, Section 26, for Section 38 (w.e.f. 1.10.1959).]
38A. [ Court liquidator. [Inserted by Act 52 of 1953, Section 6.]
39. [ Reserve Bank to be official liquidator. [Section 39 has successively been amended by Act 52 of 1953, Sections 4 and 7; Act 23 of 1955, Section 53 and Sch. IV; Act 79 of 1956, Section 43 and Sch. II; Act 95 of 1956, Section 14 and Sch.; Act 33 of 1959, Section 27 and Act 37 of 1960, Section 2, to read as above.]
[(1)] Notwithstanding anything contained in section 38-A of this Act or in section 448 or section 449 of the Companies Act, 1956 (1 of 1956), where in any proceeding for the winding up by the High Court of a banking company, an application is made by the Reserve Bank in this behalf, the Reserve Bank, the State Bank of India or any other bank notified by the Central Government in this behalf or any individual, as stated in such application shall be appointed as the official liquidator of the banking company in such proceeding and the liquidator, if any, functioning in such proceeding shall vacate office upon such appointment.]39A. [ Application of Companies Act to liquidators. [Inserted by Act 33 of 1959, Section 28 (w.e.f. 1.10.1959).]
40. Stay of proceedings.
- Notwithstanding anything to the contrary contained in [section 466 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 173 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], the [High Court] [Substituted by Act 42 of 1953, Section 4, for " Court" .] shall not make any order staying the proceedings in relation to the winding up of a banking company, unless the [High Court] [Substituted by Act 42 of 1953, Section 4, for " Court" .] is satisfied that an arrangement has been made whereby the company can pay its depositors in full as their claims accrue.41. [ Preliminary report by official liquidator. [Substituted by Act 37 of 1960, Section 3, for Section 41.]
Notwithstanding anything to the contrary contained in section 455 of the Companies Act, 1956 (1 of 1956), where a winding up order has been made in respect of a banking company whether before or after the commencement of the Banking Companies (Second Amendment) Act, 1960 (37 of 1960), the official liquidator shall submit a preliminary report to the High Court within two months from the date of the winding up order or where the winding up order has been made before such commencement, within two months from such commencement, giving the information required by that section so far as it is available to him and also stating the amount of assets of the banking company in cash which are in his custody or under his control on the date of the report and the amount of its assets which are likely to be collected in cash before the expiry of that period of two months in order that such assets may be applied speedily towards the making of preferential payments under section 530 of the Companies Act, 1956 (1 of 1956), and in the discharge, as far as possible, of the liabilities and obligations of the banking company to its depositors and other creditors in accordance with the provisions hereinafter contained; and the official liquidator shall make for the purposes aforesaid every endeavour to collect in cash as much of the assets of the banking company as practicable.41A. Notice to preferential claimants and secured and unsecured creditors.
42. Power to dispense with meetings of creditors, etc.
Notwithstanding anything to the contrary contained in [[section 460] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 178-A and 183 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).] of the Companies Act, 1956 (1 of 1956)], the [High Court] [Substituted by Act 52 of 1953, Section 4, for " Court" .] may, in the proceedings for winding up a banking company, dispense with any meetings of creditors or contributors [* * *] [The words " or with the appointment of a committee of inspection" omitted by Act 1 of 1984, Section 33 (w.e.f. 15.2.1984).] if it considers that no object will be secured thereby sufficient to justify the delay and expense.43. [ Booked depositors' credits to be deemed proved. [Substituted by Act 52 of 1953, Section 8, for Section 43.]
In any proceeding for the winding up of a banking company, every depositor of the banking company shall be deemed to have filed his claim for the amount shown in the books of the banking company as standing to his credit and, notwithstanding anything to the contrary contained in [section 474 of the Companies Act, 1956 (1 of 1956)], the High Court shall presume such claims to have been proved, unless the official liquidator shows that there is reason for doubting its correctness.]43A. [ Preferential payments to depositors. [Substituted by Act 37 of 1960, Section 4, for Section 43-A.]
44. [ Powers of High Court in voluntary winding up. [Substituted by Act 33 of 1959, Section 30, for Section 44 (w.e.f. 1.10.1959).]
44A. [ Procedure for amalgamation of banking companies. [Inserted by Act 20 of 1950, Section 8.]
45. [ Power of Reserve Bank to apply to Central Government for suspension of business by a banking company and to prepare scheme of reconstruction or amalgamation. [Inserted by Act 37 of 1960, Section 6.]
45A. Part III-A to override other laws.
The provisions of this Part and the rules made thereunder shall have effect notwithstanding anything inconsistent therewith contained in the [Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " India Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], or the Code of Civil Procedure, 1908 (5 of 1908), or the [Code of Criminal Procedure, 1973 (2 of 1974)] [Substituted by Act 1 of 1984, Section 35, for " Code of Criminal Procedure, 1898 (5 of 1898)" (w.e.f. 15.2.1984).] or any other law for the time being in force or any instrument having effect by virtue of any such law; but the provisions of any such law or instrument insofar as the same are not varied by, or inconsistent with, the provisions of this Part or rules made thereunder shall apply to all proceedings under this Part.45B. Power of High Court to decide all claims in respect of banking companies.
The High Court shall, save as otherwise expressly provided in section 45-C, have exclusive jurisdiction to entertain and decide any claim made by or against a banking company which is being wound up (including claims by or against any of its branches in India) or any application made under [section 391 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 153 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).] by or in respect of a banking company or any question of priorities or any other question whatsoever, whether of law or fact, which may relate to or arise in the course of the winding up of a banking company, whether such claim or question has arisen or arises or such application has been made or is made before or after the date of the order for the winding up of the banking company or before or after the commencement of the Banking Companies (Amendment) Act, 1953 (52 of 1953).45C. Transfer of pending proceedings.
45D. Settlement of list of debtors.
45E. Special provisions to make calls on contributories.
Notwithstanding that the list of the contributories has not been settled under [section 467 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 184 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], the High Court may, if it appears to it necessary or expedient so to do, at any time after making a winding up order, make a call on and order payment thereof by any contributory under sub-section (1) of [section 470 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 187 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], if such contributory has been placed on the list of contributories by the official liquidator and has not appeared to dispute his liability.45F. Documents of banking company to be evidence.
45G. Public examination of directors and auditors.
45H. Special provisions for assessing damages against delinquent directors, etc.
45I. Duty of directors and officers of banking company to assist in the realisation of property.
Every director or other officer of a banking company which is being wound up shall give such assistance to the official liquidator as he may reasonably require in connection with the realisation and distribution of the property of the banking company.45J. Special provisions for punishing offences in relation to banking companies being wound up.
45K. Power of High Court to enforce schemes of arrangements, etc.
[ Repealed by the Banking Companies (Amendment) Act , 1959 (33 of 1959), section 31 (w.e.f . 1-10-1959).]45L. Public examination of directors and auditors, etc., in respect of a banking company under schemes of arrangement.
45M. Special provisions for banking companies working under schemes of arrangement at the commencement of the Amendment Act.
Where any compromise or arrangement sanctioned in respect of a banking company under [section 391 of the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " section 153 of the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], is being worked at the commencement of the Banking Companies (Amendment) Act, 1953 (52 of 1953), the High Court may, if it so thinks fit, on the application of such banking company,-45N. Appeals.
45O. Special period of limitation.
45P. Reserve Bank to tender advice in winding up proceedings.
Where in any proceeding for the winding up of a banking company in which any person other than the Reserve Bank has been appointed as the official liquidator and the High Court has directed the official liquidator to obtain the advice of the Reserve Bank on any matter (which it is hereby empowered to do), it shall be lawful for the Reserve Bank to examine the record of any such proceeding and tender such advice on the matter as it may think fit.45Q. Power to inspect.
45R. Power to call for returns and information.
The Reserve Bank may, at any time by a notice in writing, require the liquidator of a banking company to furnish it, within such time as may be specified in the notice or such further time as the Reserve Bank may allow, any statement or information relating to or connected with the winding up of the banking company; and it shall be the duty of every liquidator to comply with such requirements.Explanation. - For the purposes of this section and section 45-Q, a banking company working under a compromise or arrangement but prohibited from receiving fresh deposits, shall, as far as may be, deemed to be banking company which is being wound up.45S. Chief Presidency Magistrate and District Magistrate to assist official liquidator in taking charge of property of banking company being wound up.
45T. Enforcement of orders and decisions of High Court.
45U. Power of High Court to make rules.
The High Court may make rules consistent with this Act and the rules made under section 52 prescribing-45V. References to directors, etc., shall be construed as including references to past directors, etc.
For the removal of doubts it is hereby declared that any reference in this Part to a director, manager, liquidator, officer or auditor of a banking company shall be construed as including a reference to any past or present director, manager, liquidator, officer or auditor of the banking company.45W. Part II not to apply to banking companies being wound up.
Nothing contained in Part II shall apply to a banking company which is being wound up.45X. Validation of certain proceedings.
Notwithstanding anything contained in section 45-B or any other provision of this Part or in section 11 of the Banking Companies (Amendment) Act, 1950 (20 of 1950), no proceeding held, judgment delivered or decree or order made before the commencement of the Banking Companies (Amendment) Act, 1953 (52 of 1953), by any Court other than the High Court in respect of any matter over which the High Court has jurisdiction under this Act shall be invalid or be deemed ever to have been invalid merely by reason of the fact that such proceeding, judgment, decree or order was held, delivered or made by a Court other than the High Court.][Part III-B [Part III-B inserted by Act 1 of 1984, Section 37 (w.e.f. 29.3.1985).] Provisions Relating To Certain Operations Of Banking Companies45Y. Power of Central Government to make rules for the preservation of records.
The Central Government may, after consultation with the Reserve Bank and by notification in the Official Gazette, make rules specifying the periods for which-45Z. Return of paid instruments to customers.
45ZA. Nomination for payment of depositors' money.
45ZB. Notice of claims of other persons regarding deposits not receivable.
No notice of the claim of any person, other than the person or persons in whose name a deposit is held by a banking company, shall be receivable by the banking company, nor shall the banking company be bound by any such notice even though expressly given to it:Provided that where any decree, order, certificate or other authority from a Court of competent jurisdiction relating to such deposit is produced before a banking company, the banking company shall take due note of such decree, order, certificate or other authority.45ZC. Nomination for return of articles kept in safe custody with banking company.
45ZD. Notice of claims of other persons regarding articles not receivable.
No notice of the claim of any person, other than the person or persons in whose name any article is held by a banking company in safe custody, shall be receivable by the banking company, nor shall the banking company be bound by any such notice even though expressly given to it:Provided that where any decree, order, certificate or other authority from a Court of competent jurisdiction relating to such article is produced before a banking company, the banking company shall take due note of such decree, order, certificate or other authority.45ZE. Release of contents of safety lockers.
45ZF. Notice of claims of other persons regarding safety lockers not receivable.
No notice of the claim of any person, other than hirer or hirers of a locker, shall be receivable by a banking company nor shall the banking company be bound by any such notice even though expressly given to it:Provided that where any decree, order, certificate or other authority from a Court of competent jurisdiction relating to the locker or its contents is produced before the banking company, the banking company shall take due not of such decree, order, certificate or other authority.]Part IV – Miscellaneous
46. Penalties.
46A. [ Chairman, director, etc., to be public servants for the purposes of Chapter IX of the Indian Penal Code. [Inserted by Act 95 of 1956, Section 10 (w.e.f. 14.1.1957).]
[Every chairman who is appointed on a whole-time basis, managing director, director, auditor] [Sub-Ss. (4), (5) and (6) substituted by Act 55 of 1963, Section 25, for sub-Section (4) (w.e.f. 1.2.1964) and again substituted by Act 1 of 1984, Section 38 (w.e.f. 15.2.1984).], liquidator, manager and any other employee of a banking company shall be deemed to be a public servant for the purposes of Chapter IX of the Indian Penal Code (45 of 1860).]47. Cognizance of offences.
No Court shall take cognizance of any offence punishable under [sub-section (5) of section 36-AA or] [Inserted by Act 55 of 1963, Section 26 (w.e.f. 1.2.1964).] section 46 except upon complaint in writing made by an officer of [the Reserve Bank or, as the case may be, the National Bank] [Substituted by Act 61 of 1981, Section 61 and Sch. II, for " the Reserve Bank"] generally or specially authorised in writing in this behalf by [the Reserve Bank or, as the case may be, the National Bank] [Substituted by Act 61 of 1981, Section 61 and Sch. II, for " the Reserve Bank" (w.e.f. 1.5.1982).] and [no Court other than that of a Metropolitan Magistrate or a Judicial Magistrate of the First Class or any Court superior thereto] [Substituted by Act 1 of 1984, Section 39, for certain words (w.e.f. 15.2.1984).] shall try any such offence.[47-A. Power of Reserve Bank to impose penalty. [Inserted by Act 58 of 1968, Section 17 (w.e.f. 1.2.1969).]48. Application of fines.
A Court imposing any fine under this Act may direct that the whole or any part thereof shall be applied in or towards payment of the costs of the proceedings, or in or towards the rewarding of the person on whose information the fine is recovered.49. Special provisions for private banking companies.
The exemptions, whether express or implied, in favour of a private company in [sections 90, 165, 182, 204 and 255, clauses (a) and (b) of sub-section (1) of section 293 and sections 300, 388-A and 416 of the Companies Act, 1956 (1 of 1956)] [The words and figures " section 17, 77, 83-B, 86-H, 91-B and 91-D and sub-section (5) of section 144 of the Indian Companies Act, 1913 (7 of 1913)" have successively been amended by Act 95 of 1956, Section 11, Act 33 of 1959, Section 34 and Act 55 of 1963, Section 27 to read as above.], shall not operate in favour of a private company which is a banking company.49A. [ Restriction on acceptance of deposits withdrawable by cheque. [Inserted by Act 33 of 1959, Section 35 (w.e.f. 1.10.1959).]
No person other than a banking company, the Reserve Bank, the State Bank of India or any other [banking institution, firm or other person notified by the Central Government in this behalf on the recommendation of the Reserve Bank] shall accept from the public deposits of money withdrawable by cheque:Provided that nothing contained in this section shall apply to any savings bank scheme run by the Government.49B. Change of name by a banking company.
Notwithstanding anything contained in section 21 of the Companies Act, 1956 (1 of 1956), the Central Government shall not signify its approval to the change of name of any banking company unless the Reserve Bank certifies in writing that it has no objection to such change.49C. Alteration of memorandum of a banking company.
Notwithstanding anything contained in the Companies Act, 1956 (1 of 1956), no application for the confirmation of the alteration of the memorandum of a banking company shall be maintainable unless the Reserve Bank certifies that there is no objection to such alteration.]50. Certain claims for compensation barred.
No person shall have any right, whether in contract or otherwise, to any compensation for any loss incurred by reason of the operation of any of the provisions [contained in sections 10, 12-A, 16, 35-A, 35-B, [36, 43-A and 45] [Substituted by Act 95 of 1956, Section 12, for certain words (w.e.f. 14.1.1957).] or by reason of the compliance by a banking company with any order or direction given to it under this Act].51. [ Application of certain provisions to the State Bank of India and other notified banks. [Substituted by Act 79 of 1956, Section 43 and Sch. II, for Section 51 (w.e.f. 22.10.1956).]
[(1)] Without prejudice to the provisions of the State Bank of India Act, 1955 (23 of 1955) or any other enactment, the provisions of sections 10, 13 to 15, 17, [19 to 21-A, 23 to 28, 29 ] [Substituted by Act 1 of 1984, Section 40, for certain words (w.e.f. 15.2.1984).]excluding sub-section (3), [29A,] [Inserted by Act No. 4 OF 2013] [sub-sections (1-B), (1-C) and (2) of sections 30, 31,] [Substituted by Act 66 of 1988, Section 10, for " 31," (w.e.f. 30.12.1988).] 34, 35, 35-A, [35AA, 35AB] [Inserted by Notification Act No. 30 of 2017.] 36 excluding clause (d) of sub-section (1), 45-Y to 45-ZF, 46 to 48, 50, 52 and 53 shall also apply, so far as may be, to and in relation to the State Bank of India [or any corresponding new bank or a Regional Rural Bank or any subsidiary bank] [Substituted by Act 1 of 1984, Section 40, for certain words (w.e.f. 15.2.1984).] as they apply to and in relation to banking companies:[Provided that-(a)nothing contained in clause (c) of sub-section (1) of section 10 shall apply to the chairman of the State Bank of India or to a [managing director] of any subsidiary bank insofar as the said clause precludes him from being a director of, or holding an office in, any institution approved by the Reserve Bank:(b)[ nothing contained in sub-clause (iii) of clause (b) of sub-section (1) of section 20 shall apply to any bank referred to in sub-section (1), insofar as the said sub-clause (iii) of clause (b) precludes that bank from entering into any commitment for granting any loan or advance to or on behalf of a company (not being a Government company) in which not less than forty per cent. of the paid-up capital is held (whether singly or taken together) by the Central Government or the Reserve Bank or a corporation owned by that bank; and [Substituted by Act 1 of 1984, Section 40, for Clauses (b) and (c) (w.e.f. 15.2.1984).](c)nothing contained in section 46 or in section 47-A shall apply to,-(i)an officer of the Central Government or the Reserve Bank, nominated or appointed as director of the State Bank of India or any corresponding new bank or a Regional Rural Bank or any subsidiary bank or a banking company; or(ii)an officer of the State Bank of India or a corresponding new bank or a Regional Rural Bank or a subsidiary bank nominated or appointed as director of any of the said banks (not being the bank of which he is an officer) or of a banking company.][* * *] [Explanation omitted by Act 58 of 1968, Section 18 (w.e.f. 1.2.1969).]51A. [ Powers of Reserve Bank not to apply to International Financial Services Centre. [Inserted by International Financial Services Centres Authority Act, 2019 (50 of 2019).]
Notwithstanding anything contained in any other law for the time being in force, the powers exercisable by the Reserve Bank under this Act, -52. Power of Central Government to make rules.
53. Power to exempt in certain cases.
[(1)] [Section 53 renumbered as sub-Section (1) thereof by Act 28 of 2005, Section 57 and Sch. III.] The Central Government may, on the recommendation of the Reserve Bank, declare, by notification in the Official Gazette, that any or all of the provisions of this Act shall not apply to any [banking company or institution or to any class of banking companies [* * *] [Substituted by Act 28 of 2005, Section 57 and Sch. III, for " banking company or institution or to any class of banking companies" .].]54. Protection of action taken under Act.
55. Amendment of Act 2 of 1934.
The Reserve Bank of India Act, 1934 (2 of 1934) shall be amended in the manner specified in the fourth column of the First Schedule, and the amendments to section 18 thereof as specified in the said Schedule shall be deemed to have had effect on and from the 20th day of September, 1947.55A. [ Power to remove difficulties. [Inserted by Act 58 of 1968, Section 20 (w.e.f. 1.2.1969).]
If any difficulty arises in giving effect to the provisions of this Act, the Central Government may, by order, as occasion requires, do anything (not inconsistent with the provisions of this Act) which appears to it to be necessary for the purpose of removing the difficulty:Provided that no such power shall be exercised after the expiry of a period of three years from the commencement of section 20 of the Banking Laws (Amendment) Act, 1968 (58 of 1968).][Part V [Inserted by Act 23 of 1965, Section 14 (w.e.f. 1.3.1966). The original Section 56 was repealed by Act 36 of 1957, Section 2 and Sch. I.] Application Of The Act To Co-Operative Banks56. Act to apply to co-operative societies subject to modifications.
Notwithstanding anything contained in any other law for the time being in force, the provisions of this Act, shall apply to, or in relation to, co-operative societies as they apply to, or in relation to, banking companies subject to the following modifications, namely:-(a)throughout this Act, unless the context otherwise requires,-(i)references to a "banking company" or "the company" or "such company" shall be construed as references to a co-operative bank;(ii)references to "commencement of this Act" shall be construed as references to commencement of the Banking Laws (Application to Co-operative Societies) Act, 1965 (23 of 1965);(iii)references to “memorandum of association” or “articles of association” shall be construed as references to bye-laws;(iv)references to the provisions of the Companies Act, 1956, except in Part III and Part IIIA, shall be construed as references to the corresponding provisions, if any, of the law under which a co-operative bank is registered;(v)references to “Registrar” or “Registrar of Companies” shall be construed as references to “Central Registrar” or “Registrar of Co-operative Societies”, asthe case may be, under the law under which a co-operative bank is registered;(b)in section 2, the words and figures "the Companies Act, 1956 (1 of 1956), and" shall be omitted;(c)in section 5,-(i)[ after clause (cc), the following clauses shall be inserted, namely:- [Substituted by Act 61 of 1981, Section 61 and Sch. II, for sub-Clause (i) (w.e.f. 1.5.1982).](cci)"Co-operative bank" means a state co-operative bank, a central co-operative bank and a primary co-operative bank;(ccii)"co-operative credit society" means a co-operative society, the primary object of which is to provide financial accommodation to its members and includes a co-operative land mortgage bank;[(ccii-a) "co-operative society" means a society registered or deemed to have been registered under any Central Act for the time being in force relating to the multi-State co-operative societies, or any other Central or State law relating to co-operative societies for the time being in force;](cciii)"director", in relation to a co-operative society, includes a member of any committee or body for the time being vested with the management of the affairs of that society;[(cciii-a) "multi-State co-operative bank" means a multi-State co-operative society which is a primary co-operative bank; [Inserted by Act 24 of 2004, Section 2 (w.r.e.f. 1.3.1966). ](cciii-b) "multi-State co-operative society" means a multi-State co-operative society registered as such under any Central Act for the time being in force relating to the multi-State co-operative societies but does not include a national co-operative society and a federal co-operative;](cciv)"primary agricultural credit society" means a co-operative society,-(i)the primary object or principal business of which is to provide financial accommodation to its members for agricultural purposes or for purposes connected with agricultural activities (including the marketing of crops); and(ii)the bye-laws of which do not permit admission of any other co-operative society as a member:Provided that this sub-clause shall not apply to the admission of a co-operative bank as a member by reason of such co-operative bank subscribing to the share capital of such co-operative society out of funds provided by the State Government for the purpose;(ccv)"primary co-operative bank" means a co-operative society, other than a primary agricultural credit society,-(i)the primary object or principal business of which is the transaction of banking business;(ii)the paid-up share capital and reserves of which are not less than one lakh of rupees; and(iii)the bye-laws of which do not permit admission of any other co-operative society as a member:Provided that this sub-clause shall not apply to the admission of a co-operative bank as a member by reason of such co-operative bank subscribing to the share capital of such co-operative society out of funds provided by the State Government for the purpose;(ccvi)"primary credit society" means a co-operative society, other than a primary agricultural credit society,-(i)the primary object or principal business of which is the transaction of banking business;(ii)the paid-up share capital and reserves of which are less than one lakh of rupees; and(iii)the bye-laws of which do not permit admission of any other co-operative society as a member:Provided that this sub-clause shall not apply to the admission of a co-operative bank as a member by reason of such co-operative bank subscribing to the share capital of such co-operative society out of funds provided by the State Government for the purpose.Explanation .-If any dispute arises as to the primary object or principal business of any co-operative society referred to in clauses (cciv), (ccv) and (ccvi, a determination thereof by the Reserve Bank shall be final;(ccvii)"central co-operative bank", [* * *] [The words " co-operative society" omitted by Act 24 of 2004, Section 2 (w.r.e.f. 1.3.1966).], "primary rural credit society" and "State co-operative bank" shall have the meanings respectively assigned to them in the National Bank for Agriculture and Rural Development Act, 1981 (61 of 1981);](ii)[ clauses (ff), (h) and (nb) shall be omitted] [Substituted by Act 1 of 1984, Section 42, for sub-Clause (ii) (w.e.f. 15.2.1984).].(e)in section 6, in sub-section (1),-(iii)in clause (m), after the word "company", the words "or co-operative society" shall be inserted;[(f) for section 7, the following section shall be substituted, namely:-"7. Use of words "bank", "banker" or "banking".-36. AAB. Order of winding up multi-State co-operative bank to be final in certain cases.
Where a multi-State co-operative bank, being an eligible co-operative bank, has been registered under section 13-A of the Deposit Insurance and Credit Guarantee Corporation Act, 1961 (47 of 1961), as an insured bank, and subsequently-36. AAC. Reimbursement to the Deposit Insurance Corporation by liquidator or transferee bank.
Where a multi-State co-operative bank, being an insured bank within the meaning of the Deposit Insurance and Credit Guarantee Corporation Act, 1961 (47 of 1961), is wound up and the Deposit Insurance Corporation has become liable to the depositors' of the insured bank under sub-section (1) or sub-section (2) of section 16 of that Act, the Deposit Insurance Corporation shall be reimbursed by the liquidator or such other person in the circumstances, to the extent and in the manner provided in section 21 of that Act.";(zab)in section 36-AD, sub-section (3) shall be omitted;"] [Substituted by Act 24 of 2004, Section 3, for Clause (zaa) (w.e.f. 24.9.2004).](zb)[Part II-A except section 36-AAA, 36-AAB and 36-AAC,] [Substituted by Act 24 of 2004, Section 2, for " Part II-A" (w.e.f. 24.9.2004).][Part II-C,] [Inserted by Act 58 of 1968, Section 21 (w.e.f. 1.2.1969).] Part III, except sub-sections (1), (2) and (3) of section 45, and Part III-A, except section 45-W shall be omitted;[(zc) in section 46,-(i)in sub-section (4), the word "or" occurring at the end of clause (i) and clause (ii) shall be omitted;(ii)in clause (a) of the Explanation , after the words "includes a", the words "co-operative society" shall be inserted;](zd)in section 47, the words, brackets, figures and letters "sub-section (5) of section 36-AA or" shall be omitted;(ze)section 49 shall be omitted;(zf)in section 49-A, for the proviso, the following proviso shall be substituted, namely:-"Provided that nothing contained in this section shall apply to-(a)a primary credit society;(b)any other co-operative society accepting such deposits at the commencement of the Banking Laws (Application to Co-operative Societies) Act, 1965 (23 of 1965), for a period of one year from the date of such commencement; and(c)any savings bank scheme run by the Government.";(zg)sections 49-B and 49-C shall be omitted;(i)in sub-section (2), the words, figures and letter "and the form in which official liquidator may file lists of debtors to the Court having jurisdiction under Part III or Part III-A and the particulars which such lists may contain" shall be omitted;(ii)sub-section (4) shall be omitted;(zh)in section 50, the figures and letters "10, 12-A, 16", "35-B", and "43-A" shall be omitted;(zi)section 51 shall be omitted;(zj)in section 52,-[(zji) in section 54, after the expression "Reserve Bank", wherever it occurs, the expression, "or the National Bank" shall be inserted;] [Inserted by Act 61 of 1981, Section 61 and Sch. II (w.e.f. 1.5.1982).](zk)for section 55 and the First Schedule, the following section shall be substituted, namely:-"55. Act 18 of 1891 and Act 46 of 1949 to apply in relation to a co-operative banks.-(1) The Bankers Books Evidence Act, 1891 shall apply in relation to a co-operative bank as it applies in relation to a bank as defined in section 2 of that Act.| CAPITAL AND LIABILITIES | PROPERTY AND ASSETS | ||
| Rs. P. Rs.P. | Rs. P. Rs.P. | ||
| 1. CAPITAL:(i) Authorised capital…Shares of Rs ....... each...Shares of Rs........ each……………………….(ii) Subscribed capital..Shares of Rs......... each..Shares of Rs......... each……………………….(iii) Amount called upOn… shares at Rs ..... each less calls unpaidOn… shares at Rs… each less calls unpaid Of (iii) above held by(a) Individuals……………(b) Co-operative institutions.(c) State Government…… | 1. CASHIn hand and with Reserve Bank[the National Bank], State Bank ofIndia,State Co-operative Bank and Central Co-operative Bank | ||
| 2. BALANCES WITH OTHER BANKS(i) Current deposits(ii) Savings bank deposits(iii) Fixed deposits | |||
| 3. MONEY AT CALL AND SHORT NOTICE | |||
| 4. INVESTMENTS(i) In Central and State Government securities (at book value)Face value Rs………………..Market value Rs……………...(ii) Other trustee securities…….(iii) Shares in co-operative institutions other than in item (5) below………………………..(iv) Other investments (to be Specified)……………… | |||
| 2. RESERVE FUND AND OTHER RESERVES :(i) Statutory Reserve…….(ii) Agricultural (Credit Stabilization Fund).(iii) Building Fund……….(iv) Dividend EqualizationFund..................................(v) Special Bad Debts Reserve………………………(vi) Bad and Doubtful Debts Reserve………………..(vii) Investment and Depreciation Reserve……………(viii) Other funds and reserves (to be specified)……… | |||
| 5. INVESTMENTS OUT OF THEPRINCIPALSUBSIDIARYSTATEPARTNERSHIP FUND :In shares of :(i) Central Co-operative Banks(ii) Primary agricultural credit societies(iii) Other societies | |||
| 6. ADVANCES:(i) Short-term loans, cash credits, overdrafts and bills discounted……………………..Of which secured against:(a) Government and other approved securities(b) Other tangible securities @Of the advances, amount due from individualsOf the advances, amount overdueConsidered bad any doubtful of recovery(ii) Medium-term loansOf which secured against :(a) Government and other approved securities(b) Other tangible securities @Of the advances, amount due from individuals…………..Of the advances, amountoverdue:Considered bad and doubtful of recovery(iii) Long-term loansOf which secured against:(a) Government and other approved securities……….(b) Other tangible securities @Of the advances, amount due from individuals………..Of the advances, amount overdueConsidered bad and doubtful of recovery | |||
| 3. PRINCIPAL/SUBSIDIARY STATE PARTNERSHIP FUND ACCOUNT:For share capital of :(i) Central Co-operative Banks(ii) Primary agricultural credit societies………………(iii) Other societies…………………………………. | |||
| 4. DEPOSITS AND OTHER ACCOUNTS:(i) Fixed deposits*(a) Individuals*(b) Central Co-operative Banks(c) Other societies(ii) Savings bank deposits(a) Individuals*(b) Central Co-operative Banks(c) Other societies(iii) Current deposits(a) Individuals*(b) Central Co-operative Banks(c) Other societies(iv) Money at call and short notice | |||
| 5. BORROWINGS:(i) From the Reserve Bank ofIndia[the National Bank], State/Central co-operative bank:(a) Short-term loans, cash credits and over-draftsOf which secured against :(a) Government and other approved securities(b) Other tangible securities @(c) Medium-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(c) Long-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(ii) From the State Bank ofIndia(a) Short-term loans, cash credits and over draftsOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(c) Medium-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(c) Long-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(ii) From the State Government(c) Shorts-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(c) Medium-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(c) Long-term loansOf which secured against:(a) Government and other approved securities(b) Other tangible securities @(iv) Loans from other sources(source and security to be specified rule) | |||
| 7. INTEREST RECEIVABLEOf which overdueConsidered bad and doubtful of recovery | |||
| 8. BILLS RECEIVABLE BEING BILLS FOR COLLECTIONAs per contra | |||
| 9. BRANCH ADJUSTMENTS | |||
| 10. PREMISES LESS DEPRECIATION | |||
| 11. FURNITURE AND FIXTURES LESS DEPRECIATION | |||
| 12. OTHER ASSETS (TO BE SPECIFIED) | |||
| 13. NON-BANKING ASSETS ACQUIRED IN SATISFACTION OF CLAIMS (STATING MODE VALUATION) | |||
| 14. PROFIT AND LOSS | |||
| 6. BILLS FOR COLLECTION BEING BILLS RECEIVABLE As per contra | |||
| 7. BRANCH ADJUSTMENTS | |||
| 8. OVERDUE INTEREST RESERVE | |||
| 9. INTEREST PAYABLE | |||
| 10. OTHER LIABILITIES(i) Bills payable(ii) Unclaimed dividends(iii) Suspense(iv) Sundries | |||
| 11. PROFIT AND LOSSProfit as per last balance sheetLess appropriationsAdd profit for the year brought from the Profit and LossAccounts…………………………………………… | |||
| CONTINGENT LIABILITIES(i) Outstanding liabilities for guarantees issued……….(ii) Others………………………………………….. | |||
| TOTAL | TOTAL |
| EXPENDITURE | INCOME | ||
| Rs. P. Rs. P. | Rs. P. Rs. P. | ||
| 1. Interest on deposits, borrowing, etc..................................2. Salaries and allowances and provident fund ....................3. Directors and local committee members'fees and allowances....................................................................4. Rent, taxes, insurance, lighting, etc..............................5. Law charges.............................................................6. Postage, telegrams and telephone charges....................7. Auditor's fees................................................................8. Depreciation on and repairs in property............................9. Stationery, printing and advertisement, etc......................10. Loss from sale of or dealing with non-banking assets......11. Other expenditure........................................................12. Balance of profit.......................................................... | 1. Interest and discount..............................................2. Commissions exchange and brokerage .....................3. Subsidies and donations............................................4. Income from non-banking assets and profit from sale of or dealing with such assets........................................5. Other receipts......................................................6. Loss(if any)......................................................... | ||
| TOTAL | TOTAL |
| Year | No | Short title | Amendment |
| 1 | 2 | 3 | 4 |
| 1934 | 2 | The Reserve Bank ofIndiaAct,1934. | (1) In Section 17 to Cl. (15-A), the followingshall be added, namely:-"and under the Banking Companies Act, 1949 (4 of 1949)".(2) (a) Section 18 shall be re-numbered as sub-section (1) of that section and in sub-section (1), as so re-numbered-(i) in Clause (3), after the words "of that section", the following words shall be added, namely :-"or when the loan or advance, is made to a banking company as defined in the Banking Companies Act, 1949, against such other form of security as the bank may consider sufficient",(ii) for the words "under this section" wherever they occur, the words"under this sub-section" shall be substituted:(b) after sub-section (1), as so renumbered the following, sub-section shall be inserted, namely:-"(2) Where a banking company to which a loan or advance has been made under the provisions of Cl. (3) of sub section (1) is wound up, and sums due to the bank in respect of such loan or advance shall, subject only to the claims, if any, of any other banking company in respect of any prior loan or advance made by such banking company against any security, be a first charge on the assets of the banking company".(3) In Section 42, for sub-section (6), the following sub-section shall be substituted namely:-"(6) The bank shall, save as hereinafter provided, by notification in the Gazette of India,-(a) direct the inclusion in the Second Schedule of any bank not already so included which carries on the business of banking in anyProvinceofIndiaand which-(i) has a paid-up capital and reserve of aggregate value of not less than five lakhs of rupees, and(ii) satisfies the bank that its affairs are not being conducted in a manner detrimental to the interest of its depositors; and(iii) is a company as defined in Cl. (2) of Section 2 of the Indian Companies Act, 1913 (7 of 1913) or a corporation or a company incorporated by or under any law in force in any place outside the Provinces of India;(b) direct the exclusion from that Schedule of any scheduled bank-(i) the aggregate value of whose paid-up capital and reserves becomes at any time less than five lakhs of rupees, or(ii) which is, in the opinion of the bank after making an inspection under Section 35 of the Banking Companies Act, 1949, conducting its affairs to the detriment of the interests of its depositors, or(iii) which goes into liquidation or otherwise ceases to carry on banking business:Provided that the bank may, on application of the scheduled bank concerned and subject to such conditions, if any, as it may impose, defer the making of a direction under sub-clause (i) or sub-clause (ii) of Cl. (b) for such period as the bank considers reasonable to give the scheduled bank an opportunity of increasing the aggregate value of its paid-up capital and reserves to not less than five lakhs of rupees or, as the case may be, of removing the defects in the conduct of its affairs ;(c) alter the description in that Schedule whenever any scheduled bank changes its name.Explanation.-In this sub-section the expression 'value' means the real or exchangeable value and not the nominal value which may be shown in the books of the bank concerned; and if any dispute arises in computing the aggregate value of the paid-up capital and reserves of a bank, a determination thereof by the bank shall be final for the purposes of this sub-section." |
| (000's omitted) | |||||
| Capital and Liabilities | Schedule | As on 31-3....(Current Year) | As on 31-3....(Previous Year) | ||
| Capital | 1 | ||||
| Reserves and Surplus | 2 | ||||
| Deposits | 3 | ||||
| Borrowings | 4 | ||||
| Other liabilities and provisions | 5 | ||||
| Total | |||||
| ASSETS | 6 | ||||
| Cash and balances with Reserve Bank ofIndia | 7 | ||||
| Balances with banks and money at call and short notice | 8 | ||||
| Investments | 9 | ||||
| Advances | 10 | ||||
| Fixed-Assets | 11 | ||||
| Other Assets | 6 | ||||
| Total | |||||
| Contingent liabilities Bill for collection | 12 |