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 3] [Entire Act]

Union of India - Section

Section 13A in The Deposit Insurance And Credit Guarantee Corporation Act, 1961

13A. [ Registration of co-operative banks.

(1)No co-operative bank shall be registered under this section unless it is an eligible co-operative bank.
(2)Subject as aforesaid-
(a)the Corporation shall register every existing co-operative bank as an insured bank before the expiry of thirty days next following the commencement of the Deposit Insurance Corporation (Amendment) Act, 1968 (56 of 1968);
(b)the Corporation shall register as an insured bank-
(i)every new co-operative bank [other than a primary credit society becoming a primary co-operative bank after the commencement of the Deposit Insurance Corporation (Amendment) Act, 1968 (56 of 1968) as soon as may be after it is granted a license under section 22 of the Banking Regulation Act, 1949 (10 of 1949);
(ii)a primary credit society becoming a primary co-operative bank after such commencement within three months of its having made an application for a license under the said section:
Provided that a bank referred to in clause (b) shall not be so registered if it has been informed by notice in writing by the Reserve Bank that such a license cannot be granted to it;]
(iii)[ every co-operative bank which has come into existence after the commencement of Deposit Insurance Corporation (Amendment) Act, 1968 (56 of 1968), as a result of the division of any other co-operative society carrying on business as a co-operative bank, or the amalgamation of two or more co-operative societies carrying on banking business, at the commencement of the Banking Laws (Application to Co-operative Societies) Act, 1965 (28 of 1965), or at any time thereafter, within three months of its having made an application for a license under the said section.]