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 62] [Entire Act]

Union of India - Section

Section 29 in The Banking Regulation Act, 1949

29. Accounts and balance-sheet.

(1)At the expiration of each calendar year [or at the expiration of a period of twelve months ending with such [date] [Inserted by Act 66 of 1988, Section 8 (w.e.f. 30.12.1988).] as the Central Government may, by notification in the Official Gazette, specify in this behalf,] every banking company incorporated [in India] [Substituted by Act 20 of 1950, Section 3, for " in State" .], in respect of all business transacted by it, and every banking company incorporated [outside India] [Substituted by Act 20 of 1950, Section 3, for " outside the State" .], in respect of all business transacted through its branches [in India] [Substituted by Act 20 of 1950, Section 3, for " in the States" .], shall prepare with reference to [that year or period, as the case may be,] [Substituted by Act 66 of 1988, Section 8, for " that year" and " the year" , respectively (w.e.f. 30.12.1988).] a balance-sheet and profit and loss account as on the last working day of that year or the period, as the case may be in the Forms set out in the Third Schedule or as near thereto as circumstances admit:[Provided that with a view to facilitating the transition from one period, of accounting to another period of accounting under this sub-section, the Central Government may, by order published in the Official Gazette, make such provisions as it considers necessary or expedient for the preparation of, or for other matters relating to, the balance-sheet or profit and loss account in respect of the concerned year or period, as the case may be.] [Substituted by Act 66 of 1988, Section 8, for the proviso (w.e.f. 30.12.1988).]
(2)The balance-sheet and profit and loss account shall be signed,-
(a)in the case of a banking company incorporated [in India] [[Substituted by Act 20 of 1950, Section 3, for " in a State" ., by the manager or the principal officer of the company and where there are more than three directors of the company, by at least three of those directors, or where there are not more than three directors, by all the directors, and
(b)in the case of a banking company incorporated [outside India] [Substituted by Act 20 of 1950, Section 3, for " outside the State" .] by the manager or agent of the principal office of the company [in India] [Substituted by Act 20 of 1950, Section 3, for " in a State" .].
(3)Notwithstanding that the balance-sheet of banking company is under sub-section (1) required to be prepared in a form other than the form [set out in Part I of Schedule VI to the Companies Act, 1956 (1 of 1956)] [Substituted by Act 95 of 1956, Section 14 and Sch., for " marked F in the Third Schedule to the Indian Companies Act, 1913 (7 of 1913)" (w.e.f. 14.1.1957).], the requirements of that relating to the balance-sheet and profit and loss account of a company shall, insofar as they are not inconsistent with this Act, apply to the balance-sheet or profit and loss account, as the case may be, of a banking company.[(3-A) Notwithstanding anything to the contrary contained in sub-section (3) of section 210 of the Companies Act, 1956 (1 of 1956), the period to which the profit and loss account relates shall, in the case of a banking company, be the period ending with the last working day of the year immediately preceding the year in which the annual general meeting is held.] [Inserted by Act 1 of 1984, Section 27 (w.e.f. 15.2.1984).][ Explanation.-In sub-section (3-A), "year" means the year or, as the case may be, the period referred to in sub-section (1).] [Inserted by Act 66 of 1988, Section 8 (w.e.f. 30.12.1988).]
(4)The Central Government, after giving not less than three months' notice of its intention so to do by a notification in the Official Gazette, may from time to time by a like notification amend the Form set out in the Third Schedule.