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 19] [Entire Act]

Union of India - Subsection

Section 19(a) in The State Bank Of India Act, 1955

(a)a chairman [***] ["and a vice-chairman" omitted by Act 27 of 2010] to be appointed by the Central Government in consultation with the Reserve Bank [* * *];