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] [Section 47] [Entire Act]

Union of India - Subsection

Section 47(2) in The State Agricultural Credit Corporations Act, 1968

(2)In particular and without prejudice to the generality of the foregoing provisions, such regulations may provide for all or any of the following matters, namely:-
(a)duties which the managing director shall perform;
(b)fees and allowances which may be paid to every director for attending any meeting of the Board or any committee thereof or for attending to any other work of the Corporation;
(c)duties, conduct, salaries and allowances and conditions of service of officers and other employees of the Corporation;
(d)establishment and maintenance of provident and other benefit funds for the employees of the Corporation;
(e)the delegation of powers and functions to the officers and employees of the Corporation;
(f)the purposes connected with agricultural purposes for which the Corporation may grant loans and advances;
(g)the conditions subject to which the amount in the Stabilisation Fund may be utilised;
(h)the manner in which the amount in the Reserve Fund may be utilised;
(i)conditions which the Corporation may impose on any loan or advance made by it;
(j)any other matter which is, or may be, necessary for the efficient conduct of the affairs of the Corporation.