12.07 hrs.
BANKING REGULATION (AMENDMENT) AND
MISCELLANEOUS PROVISIONS BILL, 2003*
Title: Introduction of the Banking Regulation (Amendment) and Miscellaneous Provisions Bill, 2003.
THE MINISTER OF FINANCE AND COMPANY AFFAIRS (SHRI JASWANT SINGH): I begto move for leave to introduce a Bill further to amend the Banking Regulation Act, 1949, the State Financial Corporations Act, 1951, the State Bank of India Act, 1955, the Companies Act, 1956, the State Bank of India (Subsidiary Banks) Act, 1959, the Warehousing Corporations Act, 1962, the Regional Rural Banks Act, 1976, the Industrial Finance Corporation (Transfer of Undertaking and Repeal) Act, 1993, the Industrial Reconstruction Bank (Transfer of Undertakings and Repeal ) Act, 1997 and the Unit Trust of India (Transfer of Undertaking and Repeal) Act, 2002.
“That leave be granted to introduce a Bill further to amend the Banking Regulation Act, 1949, the State Financial Corporations Act, 1951, the State Bank of India Act, 1955, the Companies Act, 1956, the State Bank of India (Subsidiary Banks) Act, 1959, the Warehousing Corporations Act, 1962, the Regional Rural Banks Act, 1976, the Industrial Finance Corporation (Transfer of Undertaking and Repeal) Act, 1993, the Industrial Reconstruction Bank (Transfer of Undertakings and Repeal ) Act, 1997 and the Unit Trust of India (Transfer of Undertaking and Repeal) Act, 2002.”
The motion was adopted.
SHRI JASWANT SINGH: I introduce the Bill.
⌠(Interruptions)
———-
* Published in the Gazette of India, Extraordinary, Part-II, Section-2, dated 13.8.2003