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]

Union of India - Section

Section 7 in The Electoral Bond Scheme, 2018

7. Procedure for making application for purchase of bonds.

(1)Every buyer desirous of purchasing bond can apply with a physical or through online application in the format specified in Annexure II to this notification.
(2)Every application shall contain particulars as per the format in Annexure-II and shall be accompanied with the specified documents.
(3)On receipt of an application, the issuing branch shall issue the requisite bond, if all the requirements are fulfilled.
(4)The information furnished by the buyer shall be treated confidential by the authorised bank and shall not be disclosed to any authority for any purposes, except when demanded by a competent court or upon registration of criminal case by any law enforcement agency.
(5)A non-Know Your Customer compliant application or an application not meeting the requirements of the scheme shall be rejected.
(6)The bond shall be issued to the buyer on non-refundable basis.