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 22] [Entire Act]

Union of India - Section

Section 39 in The Banking Regulation Act, 1949

39. [ Reserve Bank to be official liquidator. [Section 39 has successively been amended by Act 52 of 1953, Sections 4 and 7; Act 23 of 1955, Section 53 and Sch. IV; Act 79 of 1956, Section 43 and Sch. II; Act 95 of 1956, Section 14 and Sch.; Act 33 of 1959, Section 27 and Act 37 of 1960, Section 2, to read as above.]

[(1)] Notwithstanding anything contained in section 38-A of this Act or in section 448 or section 449 of the Companies Act, 1956 (1 of 1956), where in any proceeding for the winding up by the High Court of a banking company, an application is made by the Reserve Bank in this behalf, the Reserve Bank, the State Bank of India or any other bank notified by the Central Government in this behalf or any individual, as stated in such application shall be appointed as the official liquidator of the banking company in such proceeding and the liquidator, if any, functioning in such proceeding shall vacate office upon such appointment.]
(2)[ Subject to such directions as may be made by the High Court, the remuneration of the official liquidator appointed under this section, the cost and expenses of this establishment and the cost and expenses of the winding up shall be met out of the assets of the banking company which is being wound up, and notwithstanding anything to the contrary contained in any other law for the time being in force, no fees shall be payable to the Central Government, out of the assets of the banking company.] [Inserted by Act 58 of 1968, Section 16 (with retrospective effect).]