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] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(2) in The State Bank Of India Act, 1955

(2)Nothing contained in sub-section (1) shall entitle the [Central Government] [ Substituted by Act 32 of 2007, Section 4, for " Reserve Bank" (w.r.e.f. 29-6-2007).] to transfer any shares held by it in the State Bank if such transfer will result in reducing the shares held by it to less than [fifty-one per cent of the issued capital consisting of equity shares,] [Substituted for the words "fifty-five per cent of the issued capital"] of the State Bank.