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] [Section 23(4)] [Section 23] [Entire Act]

Union of India - Subsection

Section 23(4)(b) in The Industrial Reconstruction Bank Of India Act, 1984

(b)after the expiry of the period specified in clause (a),-
(i)shall be borne by the Reconstruction Bank in respect of normal market fluctuations in foreign exchange;
(ii)shall be reimbursed by, or paid to, as the case may be, the Central Government in respect of fluctuations other than the normal market fluctuations in foreign exchange.