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 1] [Entire Act]

Union of India - Section

Section 4 in The Industrial Reconstruction Bank Of India Act, 1984

4. Authorised capital.

(1)The authorised capital of the Reconstruction Bank shall be rupees two hundred crores.
(2)The initial paid-up capital of the Reconstruction Bank shall be rupees fifty crores which shall be obtained,--
(a)by the appropriation, out of the assets of the Corporation which stand transferred to the Reconstruction Bank by virtue of the provisions of section 5, of a sum of rupees twenty crores, being an amount equal to the amount paid-up on the shares of the Corporation;
(b)by the conversion, to the extent of rupees twenty crores, of the loans granted by the Central Government to the Corporation, into the capital of the Reconstruction Bank; and
(c)by the subscription, by the Central Government, to the paid-up capital of the Reconstruction Bank, of a sum of rupees ten crores.
(3)The Reconstruction Bank may increase its paid-up capital by making further issue of shares of such amount as it may think expedient, but in doing so, the Reconstruction Bank shall ensure that its total capital does not, in any case, exceed its authorised capital.
(4)The entire paid-up capital of the Reconstruction Bank shall be wholly subscribed by, and allotted to, the Central Government.