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 0] [Entire Act]

Union of India - Section

Section 14 in The Small Industries Development Bank Of India Act, 1989

14. Loans by Central Government .-The Central Government may, after due appropriation made by Parliament by law in this behalf, advance to the Small Industries Bank-

(a)an interest free loan of such amount and repayable in such instalments and in such other manner as may be determined by the Central Government; and
(b)such further sums of money by way of loan on such terms and conditions as may be agreed upon:
Provided that the Central Government may, on a request being made to it by the Small Industries Bank, increase the number of instalments or alter the amount of any instalment or vary the date on which any instalment is payable under clause (a).