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 1] [Entire Act]

Union of India - Section

Section 48 in The Bombay Reorganisation Act, 1960

48. Treasury and bank balances.-

The total of the cash balances in all treasuries of the State of Bombay and the credit balances of that State with the Reserve Bank of India, the State Bank of India and the State Bank of Saurashtra immediately before the appointed day shall be divided between the States of Maharashtra and Gujarat according to the population ratio;Provided that for the purposes of such division, there shall be no transfer of cash balances form any treasury to any other treasury and the apportionment shall be effected by adjusting the credit balances of the two States in the books of the Reserve Bank of India on the appointed day:Provided further that if the State of Gujarat has no account no the appointed day with the Reserve Bank of India, the adjustment shall be made in such manner as the Central Government may, by order, direct.