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 15 in The Small Industries Development Bank Of India Act, 1989

15. Borrowings and acceptance of deposits by the Small Industries Bank .-(1) The Small Industries Bank may, for the purpose of carrying out its functions under this Act,-

(a)issue and sell bonds and debentures with or without the guarantee of the Central Government;(b)borrow money from the Reserve Bank-(i)repayable on demand or on the expiry of the fixed periods not exceeding ninety days from the date on which the money is so borrowed against the security of stocks, funds and securities (other than immovable property) in which a trustee is authorised to invest trust money by any law for the time being in force in India;(ii)against bills of exchange or promissory notes arising out of bona fide commercial or trade transactions, bearing two or more good signatures and maturing within five years from the date of the borrowing;(iii)out of the National Industrial Credit (Long Term Operations) Fund established under section 46-C of the Reserve Bank of India Act, 1934 (2 of 1934), for any of the purposes specified in that section;(c)borrow money from the Development Bank or such other authority, organisation or institution as may be generally or specially [approved by the Board];(d)accept deposits repayable after the expiry of such period and on such terms as may be generally or specially [approved by the Board] [Substituted by Act 7 of 2000, Section 9, for " approved by the Development Bank" (w.e.f. 27.3.2000). ].
(2)The Central Government may, on a request being made to it by the Small Industries Bank, guarantee the bonds and debentures issued by that Bank as to the repayment of principal and the payment of interest at such rate as may be fixed by that Government.