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 21 in The State Bank Of India (Subsidiary Banks) Act, 1959

21. Register of shareholders.

- (1) [Numbered by Act 30 of 2007 (w.e.f. 18.6.2007) ]Every subsidiary bank shall keep at its head office a register, in one or more books, of the shareholders and shall enter therein the following particulars so far as they may be available:--(i)the names, addresses and occupation, if any, of the shareholder, distinguish each share by its denoting number; holder, distinguishing each share by its denoting number;(ii)the date on which each person is so entered as a shareholder;(iii)the date on which any person ceases to be a shareholder; and(iv)such other particulars as may be prescribed.[Provided that nothing in this section shall apply to the shares held with a depository.] [Inserted by Depositories Related laws (Amendment) Act (8 of 1997) Section 6 (w.e.f. 15-1-97) ]
(2)[ Notwithstanding anything contained in sub-section (1), it shall be lawful for a subsidiary bank to keep the register of shareholders in computer floppies or diskettes or any other electronic form subject to such safeguards as may be prescribed.
(3)Notwithstanding anything contained in the Indian Evidence Act, 1872, a copy of, or extract from, the register of shareholders, certified to be a true copy under the hand of any officer of the subsidiary bank authorised in this behalf shall in all legal proceedings, be admissible in evidence] [Added by Act 30 of 2007 (w.e.f. 18.6.2007) ]