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 55 in The State Bank Of India (Subsidiary Banks) Act, 1959

55. Companies Act, 1956, and Banking Companies Act, 1949, not to apply to certain existing banks.

-Subject to the provisions of this Act and unless the Central Government, by notification in the Official Gazette, otherwise directs, on and from the appointed day, the provisions of the Companies Act, 1956 (1 of 1956.), and the [Banking Regulation Act] [Substituted [Banking Companies Act] by Act 30 of 2007 (w.e.f. 18.6.2007) ], 1949 (10 of 1949.), shall not apply to an existing bank, in so far as the said provisions impose any obligation on, or require anything to be done by, any such bank.