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 7 in The National Bank For Agriculture And Rural Development Act, 1981

7. Term of office of Chairman and other directors, retirement and payment of fees .-(1) The Chairman shall hold office for such term not exceeding five years and shall receive such salary and allowances as the Central Government may, at the time of appointment, specify [and shall be eligible for re-appointment]:

[* * *] [ Proviso omitted by Act 81 of 1985, Section 18 (w.e.f. 1.5.1986).][(1-A) Notwithstanding anything contained in sub-section (1), the Central Government shall have the right to terminate the term of office of the Chairman at any time before the expiry of the term specified under that sub-section by giving him a notice of not less than three months in writing or three months' salary and allowances in lieu of such notice.] [ Inserted by Act 81 of 1985, Section 17 (w.e.f. 1.5.1986).][(1-B) In the case of a vacancy in the office of the Chairman, the Managing Director shall perform the functions and duties of the Chairman during such vacancy.] [ Inserted by Act 55 of 2000, Section 6 (w.e.f. 1.2.2001).]
(2)[ Subject to the provisions contained in sub-section (5), a director appointed under clause (b) or clause (c) of sub-section (1) of section 6, shall hold office for such term, not exceeding three years, as the Central Government may specify in this behalf ] [Substituted by Act 66 of 1988, Section 45, for sub-Section (2) (w.e.f. 30.12.1988). ][* * *] [ The words " and thereafter until his successor enters upon his office" omitted by Act 55 of 2000, Section 6 (w.e.f. 1.2.2001).][and shall be eligible for reappointment:Provided that no such director shall hold office continuously for a period exceeding six years.] [Substituted by Act 66 of 1988, Section 45, for sub-Section (2) (w.e.f. 30.12.1988). ]
(3)The Central Government may, in consultation with the Reserve Bank, remove the Chairman [* * *] [ The words " or any other Director referred to in sub-Section (2)" omitted by Act 66 of 1988, Section 45 (w.e.f. 30.12.1988).] at any time before the expiry of his term of office after giving him a reasonable opportunity of showing cause against the proposed remove.
(4)[ The Chairman and any other director, who is not an officer of the Central Government or a State Government or an officer of the Reserve Bank or any body or corporation established by or under any Central Act or any State Act and owned or controlled by such Government, shall be paid such fees and allowances as may be prescribed for attending the meetings of the Board or of any of its committees and for attending to any other work of the National Bank.] [ Substituted by Act 55 of 2000, Section 6 (w.e.f. 1.2.2001).]
(5)[ The directors appointed under clauses (b) to (f) of sub-section (1) of section 6 shall hold office during the pleasure of the Central Government.] [ Inserted by Act 66 of 1988, Section 45 (w.e.f. 30.12.1988).]