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]

State of Rajasthan - Section

Section 84 in The Rajasthan Financial Corporation General Regulations, 2002

84. Allotment of Shares.

- (i) Subject to the provisions of section 4, the Board shall allot shares on the basis of applications made for the purpose.
(ii)An application for allotment of shares may not be entertained unless an amount of at least 25 percent of the full value has been paid with the application.
(iii)The Board may make allotment to an applicant for shares either in full or in part, depending on the number of applicants from the class of shareholders to which he belongs. In so far as it is practicable, the Board shall make full allotment in respect of applications up to such number of shares as the Board may decide so that there may be as many shareholders of that class as possible; and the allotment in respect of remaining applications shall be made in part; provided, however, that no allotment shall be made for a number of shares which is less than five, or which is not a multiple of five; and provided further that the number of shares that may be allotted to an applicant, shall in no case exceed such number of shares as may be allocated to the class of shareholders to which he belongs.
(iv)The decisions of the Board as to whether on a particular application for shares, there shall be full, partial or no allotment shall be final.
(v)If a person to whom shares have been allotted fails to pay the balance of the full value of shares due on the shares allotted to him by the date mentioned in the letter of allotment for the payment of the same, the amount paid with the application may be forfeited and the allotment treated as cancelled, and the Board may proceed to dispose of the said shares ad if no allotment had been made in respect thereof.
(vi)For the purpose of making the allotment, there shall be a Committee of the Board consisting of the Chainnan, the Managing Director and one other Director who shall be appointed in this behalf by the Chairman. The Committee so constituted shall advise the Board in making allotment of the shares.