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 2] [Entire Act]

Union of India - Section

Section 17 in The Special Economic Zones Act, 2005

17. Setting up and operation of Offshore Banking Unit.—

(1)An application for setting up and operation of an Offshore Banking Unit in a Special Economic Zone may be made to the Reserve Bank in such form and manner as may be prescribed.
(2)On receipt of an application under sub‑section (1), the Reserve Bank shall, if it is satisfied that the applicant fulfils all the conditions specified under sub‑section (3), grant permission to such applicant for setting up and operation of an Offshore Banking unit.
(3)The Reserve Bank may, by notification, specify the terms and conditions subject to which an Offshore Banking Unit may be set up and operated in the Special Economic Zone.