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 17(2)] [Section 17] [Entire Act]

Union of India - Subsection

Section 17(2)(a) in The Reserve Bank of India Act, 1934

(a)the purchase, sale and rediscount of bills of exchange and promissory notes, drawn on and payable in India and arising out of bona fide commercial or trade transaction bearing two or more good signatures, one of which shall be that of a scheduled bank or a State co-operative bank or any finan­cial institution, which is predominantly engaged in the accept­ance or discounting of bills of exchange and promissory notes and which is approved by the Bank in this behalf and maturing,—
(i)in the case of bills of exchange and promissory notes aris­ing out of any such transaction relating to the export of goods from India, within one hundred and eighty days, and
(ii)in any other case, within ninety days,