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 4 in Banking Service Commission (Repeal) Act, 1978.

4. Consequential provisions.-

On the dissolution of the Banking Service Commission,-
(a)
(i)the person appointed as the Chairman of the Banking Service Commission; and
(ii)every other person appointed by the Banking service Commission, and holding office as such immediately before the appointed day shall vacate their respective offices and no such Chairman or other person shall be entitled to claim any compensation for he premature termination of the term of his office or of any contract of service;
(b)any proceeding of whatever nature pending before the Banking Service Commission immediately before the appointed day shall stand terminated;
(c)the balance of all monies (including any fee) received by, or advanced to, the Banking Service Commission and not spent by it before the appointed day shall, on the appointed day, stand transferred tom, and shall vest in, the Central Government and shall be utilised for the purposes of clauses (e) and (f);
(d)all property of whatever kind owned by, or vested in, the Banking Service Commission immediately before the appointed day, shall, on the appointed any, stand transferred to, and shall vest in, the Central Government;
(e)all liabilities and obligations of whatever kind incurred by the Banking Service Commission and subsisting immediately before the appointed day shall, on and from the appointed day, be deemed to be the liabilities or obligations, as the case may be, of the central Government; and any proceeding or cause of action. Pending or existing immediately before the appointed day be or against the Banking Service Commission I an relation to such liability or obligation any, and from the appointed day, be continued or enforced by or against the Central Government.
Explanation.- For the purposes of this clause, "liability" does not include any liability for any money advanced to the Banking service Commission under sub-section 93) of section 19 of the Banking service commission act, 1975 (42 of 1975);
(f)all monies vested in the Central Government under clause (c) shall, after deducting the amount incurred for discharging the liabilities and obligations a under clause (e), be refunded by the central government to each public sector bank as defined in clause (h) of section 2 of the a Banking service commission act, 1975 (42 of 1975). In proportion to the amount advanced by such public sector bank to the Banking Service Commission under sub-section (3) of section 19 of that Act,