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 17] [Entire Act]

Union of India - Section

Section 12 in The Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980

12. Vacation of office of Chairman, etc. - (1) Every person holding office, immediately before the commencement of this Act, as Chairman of an existing bank shall, if he becomes custodian of the corresponding new bank, be deemed, on such commencement, to have vacated office as such Chairman.

(2)Save as otherwise provided in sub-section (1), every officer or other employee of an existing bank shall become, on the commencement of this Act, an officer or other employee, as the case may be, of the corresponding new bank and shall hold his office or service in that bank on the same terms and conditions and with the same rights to pension, gratuity and other matters as would have been admissible to him if the undertaking of the existing bank had not been transferred to and vested in the corresponding new bank and continue to do so unless and until his employment in the corresponding new bank is terminated or until his remuneration, terms or conditions are duly altered by the corresponding new bank.
(3)For the persons who immediately before the commencement of this Act were the trustees or any pension, provident, gratuity or other like funds constituted or the officers or other employees of an existing bank, they shall be substituted as trustees such persons as the Central Government may, by general or special order, specify.
(4)Notwithstanding anything contained in the Industrial Disputes Act, 1947 (14 of 1947), or in any other law for the time being in force, the transfer of the services of any officer or other employee from an existing bank to a corresponding new bank shall not entitle such officer or other employee to any compensation under this Act or any other law for the time being in force and no such claim shall be entertained by any Court, Tribunal or other authority.