(See section 34)
AMENDMENTS TO CERTAIN ENACTMENTSPart I – The Reserve Bank of India Act, 1934 (2 OF 1934)
Section 45E, sub-section (2), after clause (c), insert—“(d) the disclosures of any credit information under the Credit Information Companies (Regulation) Act, 2005.”.Part II – The Banking Regulation Act, 1949 (10 OF 1949)
1. Section 19, after sub-section (3), insert—
“(4) Save as provided in clause (c) of sub-section (1), a banking company may form a subsidiary company to carry on the business of credit information in accordance with the Credit Information Companies (Regulation) Act, 2005.”.2. Section 28, for “publish any information obtained by them under this Act in such consolidated form as they think fit”, substitute—
“publish—(a)any information obtained by them under this Act in such consolidated form as they think fit;(b)in such manner as they may consider proper, any credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part III – The State Financial Corporation Act, 1951 (63 OF 1951)
Section 40, after sub-section (3), insert—“(4) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part IV – The State Bank of India Act, 1955 (23 OF 1955)
Section 44, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part V – The State Bank of India (Subsidiary Banks) Act, 1959 (38 OF 1959)
Section 52, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part VI – The Deposit Insurance And Credit Guarantee Corporation Act, 1961
(47 OF 1961)Section 39, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part VII – The State Agricultural Credit Corporations Act, 1968 (60 OF 1968)
Section 40, insert—“Provided that nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part VIII – The Banking Companies (Acquisition And Transfer Of Undertakings) Act, 1970 (5 OF 1970)
Section 13, after sub-section (3), insert—“(4) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part IX – THE BANKING COMPANIES (ACQUISITION AND TRANSFER OF UNDERTAKINGS) ACT, 1980 (40 OF 1980)
Section 13, after sub-section (3), insert—“(4) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part X – THE EXPORT-IMPORT BANK OF INDIA ACT, 1981 (28 OF 1981)
Section 30, after sub-section (3), insert—“(4) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part XI – THE NATIONAL BANK FOR AGRICULTURE AND RURAL DEVELOPMENT ACT, 1981 (61 OF 1981)
Section 51, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part XII – THE PUBLIC FINANCIAL INSTITUTIONS (OBLIGATION AS TO FIDELITY AND SECRECY) ACT, 1983 (48 OF 1983)
Section 3, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part XIII – THE NATIONAL HOUSING BANK ACT, 1987 (53 OF 1987)
Section 44, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.Part XIV – THE REGIONAL RURAL BANKS ACT, 1976 (21 OF 1976)
Section 25, after sub-section (2), insert—“(3) Nothing contained in this section shall apply to the credit information disclosed under the Credit Information Companies (Regulation) Act, 2005.”.