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 4] [Entire Act]

Union of India - Section

Section 27 in The Food Corporations Act, 1964

27. Borrowing powers of Food Corporation.

(1)[ A Food Corporation may, for the purpose of carrying out its functions under this Act,--
(a)take advances against stocks of foodgrains or other foodstuffs held by it, or borrow money--
(i)from any scheduled bank, or
(ii)from any other bank or financial institution approved by the Central Government in this behalf, or
(iii)from any other authority, organisation or institution or from the public on such terms and conditions as may be approved by the Central Government; or
(b)issue and sell bonds and debentures carrying interest at such rates as may be fixed by the Central Government at the time the bonds or debentures are issued:]
[Provided that the amount borrowed by a Food Corporation under clause (b) shall not at any time exceed ten times the paid-up capital and the reserve fund established under section 33.] [Substituted by Act No. 27 of 2001.]
(2)The Central Government may guarantee the loans and advances taken by a Food Corporation under sub-section (1) as to the re-payment of principal and the payment of interest thereon and other incidental charges.
(3)[ A Food Corporation may, for the purpose of carrying out its functions under this Act, also borrow money from the Central Government, and that Government may, after due appropriation made by Parliament by law in this behalf, pay to the Food Corporation such sums of money by way of loan on such terms and conditions as that Government may determine] [Substituted by Act 36 of 1988, Section 2. 90].