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 5 in The National Bank for Agriculture and Rural Development (Amendment) Act, 2017

5. Amendment of section 4.

In section 4 of the principal Act,(a)in sub-section (1), for the proviso, the following provisos shall be substituted,namely:"Provided that the Central Government may, by notification, increase the said capital up to thirty thousand crore rupees:Provided further that the Central Government may, in consultation with the Reserve Bank and by notification, further increase the said capital to such amount as it may deem necessary from time to time.";(b)for sub-section (2), the following sub-sections shall be substituted, namely:"(2) The capital of the National Bank which has been subscribed to by the Reserve Bank valued at twenty crore rupees as on the date immediately preceding the commencement of the National Bank for Agriculture and Rural Development (Amendment) Act, 2017 shall, on such commencement, stand transferred to, and vested in, the Central Government:Provided that the National Bank may issue capital to such institutions and persons in such manner as may be notified by the Central Government:Provided further that the shareholding of the Central Government shall not at any time be less than fifty-one per cent. of the total subscribed capital.
(3)The Central Government shall give to the Reserve Bank an amount equal to the face value of the subscribed capital, valued at twenty crores of rupees, referred to in sub-section (2), in cash, for transfer to, and vesting in the Central Government of the capital of the National Bank which has been so subscribed to by the said Bank.".