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 17 in The Companies (Appointment and Qualification of Directors) Rules, 2014

17. Register of directors and key managerial personnel.

(1)Every company shall keep at its registered office a register of its directors and key managerial personnel containing the following particulars, namely:-
(a)Director Identification Number (optional for key managerial personnel);
(b)present name and surname in full;
(c)any former name or surname in full;
(d)father name, mother's name and spouse's name (if married) and surnames in full;
(e)date of birth;
(f)residential address (present as well as permanent);
(g)nationality (including the nationality of origin, if different);
(h)occupation;
(i)date of the board resolution in which the appointment was made;
(j)date of appointment and reappointment in the company;
(k)date of cessation of office and reasons therefor;
(l)office of director or key managerial personnel held or relinquished in any other body corporate;
(m)membership number of the Institute of Company Secretaries of India in case of Company Secretary, if applicable; and
(n)Permanent Account Number (mandatory for key mandatory personal if not having DIN);
(2)In addition to the details of the directors or key managerial personnel, the company shill also include in the aforesaid Register the details of securities held by them in the company, its holding company, subsidlaries, subsldiaries of the company's holding company and associate companies relating to -
(a)the number, description and nominal value of securities;
(b)the date of acquisition and the price or other consideration paid;
(c)date of disposal and price and other consideration received;
(d)cumulative balance and number of securities held after each transaction;
(e)mode of acquisition of securities;
(f)mode of holding - physical or in dematerialized form; and
(g)whether securities have been pledged or any encumbrance has been created on the securities.