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] [Entire Act]

Union of India - Section

Section 5 in The National Bank For Agriculture And Rural Development (Amendment) Act ,2000

5. Amendment of section 6.-

In section 6 of the principal Act, for sub- sections(1) and (2), the following sub- sections shall be substituted, namely:-" (1) The Board of Directors of the National Bank shall consist of the following, namely:-(a)a Chairman;(b)three directors from amongst experts in rural economics, rural development, village and cottage industries, small- scale industries or persons having experience in the working of co- opeative banks, regional rural banks or commercial banks or any other matter the special knowledge or professional experience in which is considered by the Central Government as useful to the National Bank;(c)three directors from out of the directors of the Reserve Bank;(d)three directors from amongst the officials of the Central Government;(e)four directors from amongst the officials of the State Governments;(f)such number of directors elected in the prescribed manner, by shareholders other than the Reserve Bank, the Central Government and other institutions owned or controlled by the Central Government whose names are entered on the register of shareholders of the National Bank ninety days before the date of the meeting in which such election takes place on the following basis, namely:-(i)where the total amount of equity share capital issued to such shareholders is ten per cent. or less of the total issued equity capital........................ two directors;(ii)where the total amount of equity share capital issued to such shareholders is more than ten per cent. but less than twenty- five per cent. of the total issued equity capital...... three directors; and(iii)where the total equity share capital issued to such shareholders is twenty- five per cent. or more of the total issued equity capital.................. four directors: Provided that until the assumption of charge by the elected directors under this clause, the Central Government may at any time nominate such number of directors not exceeding four from amongst persons having special knowledge of, and professional experience in, agricultural science, technology, economics, banking, co- operatives, law, rural finance, investment, accountancy, marketing or any other matter, the special knowledge of, and professional experience in, which would, in the opinion of the Central Government, be useful to the National Bank for carrying out its functions; and(g)a Managing Director.
(2)The Chairman and other directors, excluding the directors referred to in clause (f), shall be appointed by the Central Government in consultation with the Reserve Bank: Provided that no such consultation shall be necessary in the case of directors appointed under clause (d) of sub- section (1).".