4. Initial capital of Trust.
(1) Subject to the provisions of this Act, the initial capital of the Trust shall be five crores of rupees divided in the form of certificates each of which shall be of such face value as may be prescribed and contributed in the manner hereinafter provided.
(2) Before such date as the Central Government may, by notification in the Official Gazette, specify in this behalf-
(a) the Reserve Bank shall contribute two and a half crores of rupees;
(b) the Life Insurance Corporation shall contribute seventy- five lakhs of rupees;
(c) the State Bank and the subsidiary banks shall contribute seventy- five lakhs of rupees, the amount which the State Bank and each subsidiary bank shall contribute being determined by the State Bank;
(d) other institutions, namely, scheduled banks other than those referred to in clause (c) and such classes of financial institutions as may be notified by the Central Government in the Official Gazette in this behalf may contribute one crore of rupees.
(3) If the aggregate of the contributions made by the institutions referred to in clause (d) of sub- section (2) exceeds one crore of rupees, the Board shall refund the excess amount to such institutions, so however, that the amount to be refunded to each such institution bears, as far as possible, the same proportion to the contribution made by it as the excess amount bears to the aggregate of the contributions made by such institutions.
(4) If the aggregate of the contributions made by the institutions referred to in clause (d) of sub- section (2) is less than one crore of rupees, the Reserve Bank shall contribute the deficiency within thirty days of the date specified under sub- section (2): Provided that the Reserve Bank may, thereafter, transfer the whole or any part of its contribution under this sub- section to any institution referred to in clause (d) of sub- section (2).
(5) If at any time the Board is of opinion that the amount of the initial capital is in excess of the requirements of the Trust, 1[ the Board may, and if the Central Government being of like opinion so directs, the Board shall, refund the whole or as the case may be so much of such capital as is in excess of its requirements"] to 2[ any contributing institution, and in making any such refund the Board shall not make any discrimination between the institutions referred to in clause (c) of sub- section (2) or between the institutions referred to in clause (d) of that sub- section]:
Provided that where only a part is so refunded the amount to be refunded to each such institution shall bear, as far as possible, the same proportion to the contribution made by it as such part bears to the initial capital: Provided further that for the purpose of any refund, the value of the initial capital shall be determined by the Board on such basis as the Central Government may specify in this behalf, regard being had to the real or exchangeable value thereof.