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]

Union of India - Section

Section 17 in The National Bank For Agriculture And Rural Development Act, 1981

17.

/785Statement of Objects and Reasons.-This Bill is intended to provide for the establishment of a national level institution for providing credit for the promotion of agriculture, small-scale industries, cottage and village industries, handicrafts and other rural crafts and other allied economic activities in rural areas with a view to promoting integrated rural development and securing prosperity of rural areas.2. It has its genesis in the recommendations of the National Commission on Agriculture. The Commission had suggested that to overcome difficulties being faced by farmers in obtaining credit and other inputs, an integrated approach should be adopted for the supply of services and inputs, including credit. The Commission had recommended that all types of credit needs should be met through a single integrated agency leading up to an Agricultural Development Bank at the apex. It was suggested that such a Bank could consolidate, expertise and experience of various national level agencies into a single national organisation directing the flow of agricultural credit according to the needs. The Government had requested the Reserve Bank of India in March 1979 to arrange for a review of the institutional arrangements for rural credit with a view to streamlining them. In pursuance of the above, the Reserve Bank had appointed a Committee to review arrangements for Institutional Credit for agriculture and rural development. The Committee gave an interim report recommending the setting up of a National Bank for Agriculture and Rural Development and also gave a broad outline for it. The recommendations of the interim report of the Committee were examined by the Government and it was decided to set up such a Bank.3. The National Bank shall be the apex organisation with respect to all matters relating to policy, planning and operational aspects in the field of credit for the promotion of agriculture, small-scale industries, cottage and village industries, handcrafts and other rural crafts and other allied economic activities in rural areas. The Bank will serve as a refinancing institution for extending short term credit for the promotion of activities in the said field. Similarly, the Bank will provide refinance to various banks for their term lending operations for the purposes of agriculture and rural development. A provision has also been made for direct lending to any institution as may be approved by the Central Government. The proposed Bank is to have organic links with the Reserve Bank. It is the intention that the Reserve Bank's close link with rural credit should be retained and its authority as the Central Bank, over monetary and credit accretion should not be diluted in any manner. The entire undertaking of the Agricultural Refinance and Development Corporation shall be transferred to and vest in the new Bank and the Corporation shall stand dissolved. The Bill also provides for changes of a supplemental, incidental or consequential nature in the Reserve Bank of India Act, 1934, the Banking Regulation Act, 1949, the Industrial Disputes Act, 1947 and the Payment of Bonus Act, 1965.Amendment Act 55 of 2000-Statement of Objects and Reasons.-The National Bank for Agriculture and Rural Development was established in 1982 under the provisions of the National Bank for Agriculture and Rural Development Act, 1981. The authorised capital of the NABARD is rupees five hundred crores and its capital is to be subscribed by the Central Government and the Reserve Bank of India in equal proportions.2. The National Bank for Agriculture and Rural Development is an apex development bank in the field of agriculture and rural development. Its main function is to provide refinance to various financing institutions, such as State co-operative banks, regional rural banks, land development banks and State commercial banks for promotion of agriculture, small-scale industries, cottage and village industries and allied activities in rural areas with a view to promoting integrated rural development and securing prosperity of rural areas.3. While implementing the provisions of the National Bank for Agriculture and Rural Development Act, several bottlenecks and shortcomings have come to light. Hence with a view to removing them and providing functional autonomy and operational flexibility to the Bank as well as expanding its role and augmenting its resources to make it a strong self-reliant and more vibrant institution so as to effectively serve the agricultural and rural sector in consonance with the present policy of liberalisation and reforms, several amendments have been carried out in the Act, which, inter alia, include the following main provisions:-(i) long title of the Act is proposed to be amended to highlight the nature and status of the National Bank for Agriculture and Rural Development as a development bank;(ii) ceiling on the Bank's capital is proposed to be increased from rupees five hundred crores to rupees five thousand crores;(iii) section 19 of the Act is proposed to be amended to empower the said Bank to issue bonds, debentures and other financial instruments with or without Government guarantee and to enable it to borrow long-term loans from the Reserve Bank of India and also to enable it to borrow long-term loans from any other authority or organisation or institution approved by the Board instead of the Central Government;(iv) section 20 of the Act is proposed to be amended to enable the Bank to lend foreign currency for the purposes of the Act;(v) section 26 is proposed to be amended to empower the Bank's Board in place of the Central Government to deal in the shares or contribute to the share capital to any institution concerned with the agricultural and rural development, which the Reserve Bank of India approves, subject to such conditions, as may be specified by the Reserve Bank of India.4. The Act is being amended with a view to giving more powers to the Board of the Bank in place of the Central Government so that its work may be transacted more smoothly and quickly.5. The Bill seeks to achieve the aforesaid objects.Amendment Act 48 of 2003-Statement of Objects and Reasons.-The National Bank for Agriculture and Rural Development Act, 1981 established a development bank for providing and regulating credit and other facilities for the promotion and development of agriculture, small scale industries, etc. One of the principal activities of the NABARD is to refinance agriculture credit. Representations have been received from various quarters to reduce the rate of interest on crop loans. Recently, the public sector banks agreed that crop loans to farmers up to Rs. 50,000 would carry interest not exceeding 9% per annum.2. Co-operative Banks are important players in the disbursement of crop loans. A similar effort has also been initiated in respect of the co-operatives. Every year NABARD extends refinance at a concessional rate of interest to State Co-operative Banks for agriculture credit. Since this refinance passes through several tiers of the co-operative system, at each of these tiers transaction costs get added, which ultimately have then to be borne by the borrower, who ends by paying a much higher rate of interest. As NABARD refinancing to District Central Co-operative Banks (DCCBs) directly, does not at present exist, it is proposed to amend the NABARD Act, 1981 to introduce this refinancing of DCCBs directly, on a voluntary basis. The States which volunteer to implement the scheme shall have the benefit of this direct refinancing. This method will reduce transaction costs, directly benefiting the farmers having accounts in co-operatives for their agriculture credit and reducing the cost of credit.3. Therefore, it is proposed to amend the NABARD Act, 1981 to enable NABARD to refinance Central Co-operative Banks directly.4. The Bill seeks to achieve the above objects.[30th December, 1981][An Act to establish a development bank to be known as the National Bank for Agriculture and Rural Development for providing and regulating credit and other facilities for the promotion and development of agriculture, [micro-enterprises, small enterprises and medium enterprises, cottage and village industries, handlooms] [ Substituted by Act 55 of 2000, Section 2, for the long title (w.e.f. 1.2.2001).], handicrafts and other rural crafts and other allied economic activities in rural areas with a view to promoting integrated rural development and scaring prosperity of rural areas and for matters connected therewith or incidental thereto.]Be it enacted by Parliament in the Thirty-second Year of the Republic of India as follows:-
1. Brought into force on 1.5.1982 (except sections 3, 16 and 18) vide S.O. 278(E), dated 21.4.1982.2. Brought into force on 12.7.1982 (in respect of Section 3, 16 and 18) vide S.O. 484(E), dated 6.7.1982.3. 12.7.1982 vide S.O. 485(E), dated 6.7.1982.