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 1] [Section 38] [Entire Act]

Union of India - Subsection

Section 38(3) in The Banking Regulation Act, 1949

(3)The Reserve Bank may make an application under this section for the winding up of a banking company-
(a)if the banking company-
(i)has failed to comply with the requirements specified in section 11; or
(ii)has by reason of the provisions of section 22 become dis entitled to carry on banking business in India; or
(iii)has been prohibited from receiving fresh deposits by an order under clause (a) of sub-section (4) of section 35 or under clause (b) of sub-section (3-A) of section 42 of the Reserve Bank of India Act, 1934 (2 of 1934); or
(iv)having failed to comply with any requirement of this Act other than the requirements laid down in section 11, has continued such failure, or, having contravened any provision of this Act has continued such contravention beyond such period or periods as may be specified in that behalf by the Reserve Bank from time to time, after notice in writing of such failure or contravention has been conveyed to the banking company; or
(b)if in the opinion of the Reserve Bank-
(i)a compromise or arrangement sanctioned by a Court in respect of the banking company cannot be worked satisfactorily with or without modifications; or
(ii)the returns, statements or information furnished to it under or in pursuance of the provisions of this Act disclose that the banking company is unable to pay its debts; or
(iii)the continuance of the banking company is prejudicial to the interests of its depositors.