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] [Entire Act]

State of Haryana - Section

Section 94 in Haryana Co-operative Societies Act, 1984

94. Special provision for insured co-operative banks.

- [Save as provided in section 34 of the Act] [Substituted for words 'Notwithstanding anything contained in this Act' vide Haryana Act No. 20 of 1997.], in the case of an insured co-operative bank,-
(i)an order for the winding up, or an order sanctioning a scheme of compromise or arrangement or of amalgamation or reconstruction (including division or reorganisation) of the bank may be made only with the previous sanction in writing of the Reserve Bank of India;
(ii)an order for the winding up of the bank shall be made by the Registrar if so required by the Reserve Bank of India in the circumstances referred to in section 13-D of the Deposit Insurance and Credit Guarantee Corporation Act, 1961;
(iii)if so required by the Reserve Bank of India in the public interest or for preventing the affairs of the bank being conducted in a manner detrimental to the interests of the depositors or for securing the proper management of the bank, an order shall be made by the Registrar for the removal of the committee of management or other managing body (by whatever name called) of the bank and the appointment of an administrator therefor for such period or periods, not exceeding five years in the aggregate, as may from time to time, be specified by the Reserve Bank of India, and the administrator so appointed shall, after the expiry of his term of office, continue in office until the day immediately preceding the date of the first meeting of the new committee;
(iv)no appeal, revision or review shall lie or be permissible against an order referred to in clause (i), (ii) or (iii) made with the previous sanction in writing or on the requisition of the Reserve Bank of India and such order or sanction shall not be liable to be called in question in any manner;
(v)the liquidator or the insured co-operative bank or transferee bank, as the case may be, shall be under an obligation to repay the amount to the Deposit Insurance and Credit Guarantee Corporation established under the Deposit Insurance and Credit Guarantee Corporation Act, 1961 in the circumstances, to the extent and in the manner referred to in section 21 of that Act.
Explanation. - (i) For the purpose of this section ``a co-operative bank'' means a bank as has been defined in the Deposit Insurance and Credit Guarantee Corporation Act, 1961;
(ii)``insured co-operative bank'' means a society which is an insured bank under the provisions of the Deposit Insurance and Credit Guarantee Corporation Act, 1961;
(iii)``transferee bank'' in relation to an insured co-operative bank means a co-operative bank (which is a society under this Act), -
(a)with which such insured co-operative bank is amalgamated; or
(b)to which the assets and liabilities of such insured co-operative bank are transferred; or
(c)into which such insured co-operative bank is divided or converted under the provisions of sections 13 and 14 of this Act;
(iv)``Reserve Bank'' means the Reserve Bank of India constituted under the Reserve Bank of India Act, 1934 (2 of 1934); and
(v)``Corporation'' means the Deposit Insurances and Credit Guarantee Corporation established under section 3 of the Deposit Insurance and Credit Guarantee Corporation Act, 1961.