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 3] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(1) in The Reserve Bank of India Act, 1934

(1)The Bank shall have the sole right to issue bank notes in India, and may, for a period which shall be fixed by the Central Government on the recom­mendation of the Central Board, issue currency notes of the Government of India supplied to it by the Central Government, and the provisions of this Act applicable to bank notes shall, unless a contrary intention appears, apply to all currency notes of the Government of India issued either by the Central Govern­ment or by the Bank in like manner as if such currency notes were bank notes, and references in this Act to bank notes shall be construed accordingly.