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 279] [Entire Act]

Union of India - Section

Section 21 in The Banking Regulation Act, 1949

21. Power of Reserve Bank to control advances by banking companies.

(1)Where the Reserve Bank is satisfied that it is necessary or expedient in the public interest [or in the interests of depositors] [Inserted by Act 55 of 1963, Section 13 (w.e.f. 1.2.1964).] [or banking policy] [Inserted by Act 58 of 1968, Section 6 (w.e.f. 1.2.1969).] so to do, it may determine the policy in relation to advances to be followed by banking companies generally or by any banking company in particular, and when the policy has been so determined, all banking companies or the banking company concerned, as the case may be, shall be bound to follow the policy as so determined.
(2)Without prejudice to the generality of the power vested in the Reserve Bank under sub-section (1), the Reserve Bank may give directions to banking companies, either generally or to any banking company or group of banking companies in particular, [as to-
(a)the purposes for which advances may or may not be made,
(b)the margins to be maintained in respect of secured advances,
(c)the maximum amount of advances or other financial accommodation which, having regard to the paid-up capital, reserves and deposits of a banking company and other relevant considerations, may be made by that banking company to any one company, firm, association of persons or individual,
(d)the maximum amount up to which, having regard to the considerations referred to in clause (c), guarantees may be given by a banking company on behalf of any one company, firm, association of persons or individual, and
(e)the rate of interest and other terms and conditions on which advances or other financial accommodation may be made or guarantees may be given.]
(3)[ Every banking company shall be bound to comply with any directions given to it under this section.] [Inserted by Act 55 of 1963, Section 13 (w.e.f. 1.2.1964).]