Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 5] [Section 45MC(1)] [Section 45MC] [Entire Act] Union of India - Subsection Section 45MC(1)(d) in The Reserve Bank of India Act, 1934 (d)the continuance of the non-banking financial company is detrimental to the public interest or to the interest of depositors of the company,