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 1] [Entire Act]

Union of India - Section

Section 23 in The State Financial Corporations (Amendment) Act, 2000

23. Substitution of new section for section 35A.- For section 35A of the principal Act, the following section shall be substituted, namely:-" 35A. Special reserve fund.- (1) The Financial Corporation may establish a special reserve fund, to which shall be transferred such portion of the dividends accruing to the State Government, Development Bank and the Small Industries Bank on the shares of the Financial Corporat on as may be fixed by agreement between the State Government, Development Bank and the Small Industries Bank: Provided that after the notified date this sub- section shall have effect as if for the words" the State Government, the Development Bank and the Small Industries Bank", the words" the State Government and the Small Industries Bank" have been substituted xcept as regards all dividends accruing in respect of any completed accounting period prior to the notified date.(2) No shareholder of the Financial Corporation, other than the State Government or the Small Industries Bank, shall have any claim to the special reserve fund.

(3)The amount standing to the credit of the special reserve fund may be utilised by the Financial Corporation for only such purposes as are approved by the State Government and the Small Industries Bank.".