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 101] [Entire Act]

Union of India - Section

Section 9 in The Banking Companies (Acquisition And Transfer Of Undertakings) Act, 1970

9. Power of Central Government to make scheme .-(1) The Central Government may, after consultation with the Reserve Bank, make a scheme for carrying out the provisions of this Act.

(2)In particular, and without prejudice to the generality of the foregoing power, the said scheme may provide for all or any of the following matters, namely:-
(a)the capital structure of the corresponding new bank [* * *]
(b)the constitution of the Board of Directors, by whatever name called, of the corresponding new bank and all such matters in connection therewith or incidental thereto as the Central Government may consider to be necessary or expedient;
(c)the reconstitution of any corresponding new bank into two or more corporations, the amalgamation of any corresponding new bank with any other corresponding new bank or with another banking institution, the transfer of the whole or any part of the undertaking of a [corresponding new bank to any other corresponding new bank or banking institution] [Substituted by Act 66 of 1988, Section 31, for " corresponding new bank to any other banking institution" (w.e.f. 30.12.1988). ] or the transfer of the whole or any part of the undertaking of any other banking institution to a corresponding new bank;
(ca)[ the manner in which the excess number of directors shall retire under second proviso to clause (i)of sub-section (3);] [Inserted by Act 45 of 2006, Section 3 (w.e.f. 16.10.2006). ]
(d)such incidental, consequential and supplemental matters as may be necessary to carry out the provisions of this Act.
(3)[ Every Board of Directors of a corresponding new bank, constituted under any scheme made under sub-section (1), shall include-
(a)[not more than four whole-time directors] to be appointed by the Central Government after consultation with the Reserve Bank;
(b)one director who is an official of the Central Government to be nominated by the Central Government:
Provided that no such director shall be a director of any other corresponding new bank.Explanation .-For the purposes of this clause, the expression "corresponding new bank" shall include a corresponding new bank within the meaning of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980);
(c)[ one director, possessing necessary expertise and experience in matters relating to regulation or supervision of commercial banks, to be nominated by the Central Government on the recommendation of the Reserve Bank;] [Substituted by Act 45 of 2006, Section 3, for Clause (c) (w.e.f. 16.10.2006). ]
[* * *] [Clause (d) omitted by Act 45 of 2006, Section 3 (w.e.f. 16.10.2006). ]
(e)one director, from among such of the employees of the corresponding new bank who are workmen under clause (s) of section 2 of the Industrial Disputes Act, 1947 (14 of 1947), to be nominated by the Central Government in such manner as may be specified in a scheme made under this section;
(f)one director, from among the employees of the corresponding new bank who are not workmen under clause (s) of section 2 of the Industrial Disputes Act, 1947 (14 of 1947), to be nominated by the Central Government after consultation with the Reserve Bank;
(g)one director who has been a Chartered Accountant for not less than fifteen years to be nomiated by the Central Government after consultation with the Reserve Bank;
(h)subject to the provisions of clause (i), not more than six directors to be nominated by the Central Government;
(i)[ where the capital issued under clause (c) of sub-section (2-B) of section 3 is¬- [Substituted by Act 45 of 2006, Section 3, for Clause (i) (w.e.f. 16.10.2006). ]
(I)not more than sixteen per cent. of the total paid-up capital, one director;
(II)more than sixteen per cent. but not more than thirty-two per cent. of the total paid-up capital, two directors;
(III)more than thirty-two per cent. of the total paid-up capital, three directors, to be elected by the shareholders, other than the Central Government, from amongst themselves:
Provided that on the assumption of charge after election of any such director under this clause, equal number of directors nominated under clause (h) shall retire in such manner as may be specified in the scheme:Provided further that in case the number of directors elected, on or before the commencement of the Banking Companies (Acquisition and Transfer of Undertakings) and Financial Institutions Laws (Amendment) Act, 2006, in a corresponding new bank exceed the number of directors specified in sub-clause (I) or sub-clause (II) or sub-clause (III), as the case may be, such excess number of directors elected before such commencement shall retire in such manner as may be specified in the scheme and such directors shall not be entitled to claim any compensation for the premature retirement of their term of office.] [Substituted by Act 37 of 1994, Section 6, for sub-Section (3) (w.e.f. 3.4.1995). ](3-A) The directors to be nominated under clause (h) or to be elected under clause (i) of sub-section (3) shall-
(A)have special knowledge or practical experience in respect of one or more of the following matters, namely:-
(i)agricultural and rural economy,
(ii)banking,
(iii)co-operation,
(iv)economics,
(v)finance,
(vi)law,
(vii)small-scale industry,
(viii)any other matter the special knowledge of, and practical experience in, which would, in the opinion of the Reserve Bank, be useful to the corresponding new bank;
(B)represent the interests of depositors; or
(C)represent the interests of farmers, workers and artisans.
[(3-AA) Without prejudice to the provisions of sub-section (3-A) and notwithstanding anything to the contrary contained in this Act or in any other law for the time being in force, no person shall be eligible to be elected as director under clause (i) of sub-section (3) unless he is a person having fit and proper status based upon track record, integrity and such other criteria as the Reserve Bank may notify from time to time in this regard.(3-AB) The Reserve Bank may also specify in the notification issued under sub-section (3-AA), the authority to determine the fit and proper status, the manner of such determination, the procedure to be followed for such determination and such other matters as may be considered necessary or incidental thereto.] [Inserted by Act 45 of 2006, Section 3 (w.e.f. 16.10.2006). ](3-B) Where the Reserve Bank is of the opinion that any director of a corresponding new bank elected under clause (i) of sub-section (3) does not fulfil the requirements of [sub-sections (3-A) and (3-AA)] [Substituted by Act 45 of 2006, Section 3, for " sub-Section (3-A)" (w.e.f. 16.10.2006). ], it may, after giving to such director and the bank a reasonable opportunity of being heard, by order, remove such director and on such removal, the Board of Directors shall co-opt any other person fulfilling the requirements of [sub-sections (3-A) and (3-AA)] [Substituted by Act 45 of 2006, Section 3, for " sub-Section (3-A)" (w.e.f. 16.10.2006). ] as a director in place of the person so removed till a director is duly elected by the shareholders of the corresponding new bank in the next annual general meeting and the person so co-opted shall be deemed to have been duly elected by the shareholders of the corresponding new bank as a director.]
(4)The Central Government may, after consultation with the Reserve Bank, make a scheme to amend or vary any scheme made under sub-section (1).
(5)[ On and from the date of coming into operation of a scheme made under this section with respect to any of the matters referred to in clause (c) of sub-section (2) or any matters incidental, consequential and supplemental thereto,-
(a)the scheme shall be binding on the corresponding new bank or corporations or banking institutions, and also on the members, if any, the depositors, and other creditors and employees of each of them and on any other persons having any right or liability in relation to any of them including the trustees or other persons, managing or in any other manner connected with, any provident fund or other fund maintained by any of them:
(b)the properties and assets of the corresponding new bank, or as the case may be, of the banking institution shall, by virtue of and to the extent provided in the scheme, stand transferred to, and vested in, and the liabilities of the corresponding new bank, or, as the case may be, of the banking institution shall, by virtue of, and to the extent provided in the scheme, stand transferred to, and become the liabilities of, the corporation or corporations brought into existence by reconstitution of the banking institution or the corresponding new bank, as the case may be.
[Explanation I] [Inserted by Act 1 of 1984, Section 66 (w.e.f. 15.2.1984). ] .-In this section "banking institution" means a banking company and includes the State Bank of India or a subsidiary bank.][Explanation II [Inserted by Act 66 of 1988, Section 31 (w.e.f. 30.12.1988). ].-For the purposes of this section, the expression "corresponding new bank" shall include a corresponding new bank within the meaning of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980).]
(6)[] [Sub-Section (5) renumbered as sub-Section (6) by Act 1 of 1984, Section 66 (w.e.f. 15.2.1984). ] Every scheme made by the Central Government under this Act shall be laid, as soon as may be after it is made, before each House of Parliament while it is in session for a total period of thirty days [which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid] [Substituted by Act 1 of 1984, Section 66, for certain words (w.e.f. 15.2.1984). ] both Houses agree in making any modification in the scheme or both Houses agree that the scheme should not be made, the scheme shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that scheme.[9-A. Power of Reserve Bank to appoint additional director.-(1) If the Reserve Bank is of the opinion that in the interest of banking policy or in the public interest or in the interests of the corresponding new bank or its depositors, it is necessary so to do, it may, from time to time, by order in writing, appoint with effect from such date as may be specified in the order, one or more persons to hold office as additional directors of the corresponding new bank.
(2)Any person appointed as an additional director in pursuance of this section¬-
(a)shall hold office during the pleasure of the Reserve Bank and subject thereto for a period not exceeding three years or such further periods not exceeding three years at a time as the Reserve Bank may specify;
(b)shall not incur any obligation or liability by reason only of his being a director or for anything done or omitted to be done in good faith in the execution of the duties of his office or in relation thereto; and
(c)shall not be required to hold qualification shares in the corresponding new bank.
(3)For the purpose of reckoning any proportion of the total number of directors of the corresponding new bank, any additional director appointed under this section shall not be taken into account.]