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] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in Amalgamation of Andhra Bank and Corporation Bank into Union Bank of India Scheme, 2020

5. Dissolution of the Boards of the Transferor Banks.

- On and from the date of commencement of this Scheme, -
(i)the Board of the Transferor Bank 1 and the Board of the Transferor Bank 2 shall stand dissolved;
(ii)any whole-time director, including the managing director, of the Transferor Bank 1 and Transferor Bank 2 shall cease to hold office and shall be entitled to receive salary and allowances in lieu of the notice in accordance with the applicable law;
(iii)the entire share capital of Transferor Banks shall, without any further act, deed or instrument, stand cancelled; and
(iv)the shares of the Transferor Banks shall stand de-listed from stock exchange in India where they are listed; and the share certificates representing such shares shall, without any further act, deed or instrument, be deemed to be automatically cancelled, extinguished and be of no effect.