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 12 in The Export-Import Bank Of India Act, 1981

12. Borrowings and acceptance of deposits by Exim Bank.—

(1)The Exim Bank may, for the purposes of carrying out its functions under this Act,—
(a)issue and sell bonds and debentures with or without the guarantee of the Central Government;
(b)borrow money from the Reserve Bank—
(i)repayable on demand or on the expiry of fixed periods not exceeding ninety days from the date on which the money is so borrowed against the security of stocks, funds and securities (other than immovable property) in which a trustee is authorised to invest trust money by any law for the time being in force in India;
(ii)against bills of exchange or promissory notes arising out of bona fide commercial or trade transactions and bearing two or more good signatures and maturing within five years from the date of the borrowing;
(iii)out of the National Industrial Credit (Long Term Operations) Fund established under section 46C of the Reserve Bank of India Act 1934 (2 of 1934), for any of the purposes specified in that section;
(c)borrow money from such other authority, organisation or institution in India as may generally or specially be approved by the Central Government;
(d)accept deposits repayable after the expiry of a period which shall not be less than twelve months from the date of the making of the deposit on such terms as may generally or specially be approved by the Reserve Bank.
(2)The Central Government may, on a request being made to it by the Exim Bank, guarantee the bonds and debentures issued by that Bank as to the repayment of principal and the payment of interest at such rate as may be fixed by that Government.