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 128] [Entire Act]

Union of India - Section

Section 3 in The Reserve Bank of India Act, 1934

3. Establishment and incorporation of Reserve Bank.—

(1)A bank to be called the Reserve Bank of India shall be constituted for the purposes of taking over the management of the currency from theCentral Government and of carrying on the business of banking in accordance with the provisions of this Act.
(2)The Bank shall be a body corporate by the name of the Reserve Bank of India, having perpetual succession and a common seal, and shall by the said name sue and be sued.