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 0] [Entire Act]

Union of India - Section

Section 5 in THE NATIONAL BANK FOR FINANCING INFRASTRUCTURE AND DEVELOPMENT ACT, 2021

5. Authorised share capital.

(1)The authorised share capital of the Institution shall be one hundred thousand crore rupees divided into ten thousand crores of fully paid-up shares of ten rupees each:Provided that the Board may increase or reduce the nominal or face value of the shares, and divide the authorised capital into such denomination as it may decide:Provided further that the Board may, in consultation with the Central Government, increase or reduce the authorised capital subject to the shares in all cases being fully paid-up shares.
(2)The issued share capital of the Institution shall, on such date as may be notified by the Central Government, stand allotted to the Central Government.
(3)Shares of the Institution may be held by the Central Government, multilateral institutions, sovereign wealth funds, pension funds, insurers, financial institutions, banks,institutions, sovereign wealth funds, pension funds, insurers, financial institutions, banks,and any such institution as may be prescribed:Provided that the Central Government shall hold at least twenty-six per cent. of the shares of the Institution at all times.
(4)The Board may, with the prior approval of the Central Government, reduce its share capital, including by way of buy-back of shares.