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 21] [Entire Act]

Union of India - Subsection

Section 21(4) in The Government Securities Regulations, 2007

(4)The bank, or, as the case may be, its agent may on receipt of the applicant under sub--regulation (3)--
(a)record in its books, the invocation of pledge, hypothecation or lien and transfer of the securities in favour of the pledgee or the creditor and confirm the same on the duplicate of the application in Form XV; or
(b)issue a return memo to the pledgee or creditor on the duplicate of the application in Form XV, if any discrepancy is found, stating the reasons for not transferring the securities in the name of the pledgee or the creditor.