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 19A in The State Bank Of India Act, 1955

19A. [ Qualifications for election of directors elected by shareholders. [Inserted by Act 27 of 2010 ]

(1)The directors elected under clause (c) of section 19 shall-
(a)have special knowledge or experience in respect of one or more of the following areas, namely:-
(i)agriculture and rural economy,
(ii)banking,
(iii)co-operation,
(iv)economics,
(v)finance,
(vi)law,
(vii)small-scale industry,
(viii)any other area the special knowledge of, and experience in, which in the opinion of the Reserve Bank shall be useful to the State Bank;
(b)represent the interests of depositors; or
(c)represent the interests of farmers, workers and artisans.
(2)Without prejudice to the provisions of sub-section (1) and notwithstanding anything to the contrary contained in this Act or in any other law for the time being in force, no person shall be eligible to be elected as director under clause (c) of section 19 unless he is a person having fit and proper status based upon track record, integrity and such other criteria as the Reserve Bank may notify from time to time in this regard and the Reserve Bank may specify in the notification issued under this sub-section, the authority to determine the fit and proper status, the manner of such determination, the procedure to be followed for such determinations and such other matters as may be considered necessary or incidental thereto.
(3)Where the Reserve Bank is of the opinion that any director of the State Bank elected under clause (c) of section 19 does not fulfil the requirements of sub-sections (1) and (2), it may, after giving to such director and the State Bank a reasonable opportunity of being heard, by order, remove such director.
(4)On the removal of a director under sub-section (3), the Central Board shall co-opt any other person fulfilling the requirements of sub-sections (1) and (2), as a director in place of the person so removed, till a director is duly elected by the shareholders of the State Bank in the next annual general meeting; and the person so co-opted shall be deemed to have been duly elected by the shareholders of the State Bank as a director.]