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 1] [Entire Act]

Union of India - Section

Section 6 in The Small Industries Development Bank Of India Act, 1989

6. Constitution of Board .-(1) The Board shall consist of the following, namely:-

(a)a Chairman and Managing Director appointed by the Central Government;(b)two whole-time Directors appointed by the Central Government;(c)two Directors who shall be officials of the Central Government nominated by the Central Government ;(d)three Directors to be nominated in the prescribed manner by the Development Bank, the public sector banks, the General Insurance Corporation, the Life Insurance Corporation and other institutions owned or controlled by the Central Government;(e)three Directors, including one Director from the officials of the State Financial Corporations, nominated by the Central Government from amongst the persons having special knowledge of, or professional experience in, science, technology, economics, industry, banking, industrial co-operatives, law, industrial finance, investment, accountancy, marketing or any other matter, the special knowledge of, or professional experience in, which would, in the opinion of the Central Government, be useful to the Small Industries Bank;(f)such number of Directors not exceeding four elected in the prescribed manner, by shareholders, other than the Development Bank, the public sector banks, the General Insurance Corporation, the Life Insurance Corporation and other institutions owned or controlled by the Central Government, whose names are entered in the register of shareholders of the Small Industries Bank ninety days before the date of the meeting in which such election takes place on the following basis, namely:-(i)where the total amount of equity share capital issued to such shareholders is ten per cent. or less of the total issued equity share capital, two Directors;(ii)where the total amount of equity share capital issued to such shareholders is more than ten per cent., but less than twenty-five per cent. of the total issued equity share capital, three Directors; and(iii)where the total amount of equity share capital issued to such shareholders is twenty-five per cent. or more of the total issued equity share capital, four Directors:Provided that if the percentage of holding of issued equity share capital with the shareholders, other than the Development Bank, the public sector Banks, the General Insurance Corporation, the Life Insurance Corporation and other institutions owned or controlled by the Central Government, does not permit election of four Directors or until the assumption of charge by the elected Directors, the Board may, at any time, co-opt such number of Directors, not exceeding four, from amongst the persons having special knowledge of, or professional experience in, science, technology, economics, industry, banking, industrial co-operatives, law, industrial finance, investment, accountancy, marketing or any other matter, the special knowledge of, or professional experience in, which would, in the opinion of the Board, be useful to the Small Industries Bank for carrying out its functions, who shall hold office until the assumption of charge by the elected Directors and an equal number of such co-opted Directors shall retire in the order of co-option.
(2)The Chairman and Managing Director and the whole-time Directors shall hold office for such term not exceeding five years as the Central Government may specify in this behalf and any person so appointed shall be eligible for re-appointment.
(3)Notwithstanding anything contained in sub-section (1), the Central Government shall have the right to terminate the term of office of the Chairman and Managing Director or the whole-time Director, as the case may be, at any time before the expiry of the term specified under sub-section (2) by giving him notice of not less than three months in writing or three months' salary and allowances in lieu of such notice and the Chairman and Managing Director or the whole-time Director, as the case may be, shall also have the right to relinquish his office at any time before the expiry of the term specified under sub-section (2) by giving to the Central Government, notice of not less than three months in writing.
(4)The Chairman and Managing Director and the whole-time Directors shall receive such salary and allowances as may be determined by the Central Government.
(5)The Central Government may, at any time, remove the Chairman and Managing Director or the whole-time Director, as the case may be, from office:Provided that no person shall be removed from his office, under this sub-section, unless he has been given an opportunity of showing cause against his removal.
(6)Every Director nominated under clauses (c), (d) and (e) of sub-section (1), shall hold office during the pleasure of the authority nominating him.
(7)Subject to the provisions of sub-section (6),-
(a)every Director nominated under clauses (d) and (e) of sub-section (1) shall hold office for such term not exceeding three years as the Central Government, or the authority nominating him, as the case may be, may specify in this behalf and thereafter until his successor assumes office, and shall be eligible for re-nomination:
Provided that no such Director shall hold office continuously for a period exceeding six years; and
(b)every Director elected under clause (f) of sub-section (1) shall hold office for three years and thereafter until his successor assumes office and shall be eligible for re-election:
Provided that no such Director shall hold office continuously for a period exceeding six years.
(8)The shareholders, other than the Development Bank, the public sector Banks, the General Insurance Corporation, the Life Insurance Corporation and other institutions owned or controlled by the Central Government may, after giving the Director a reasonable opportunity of being heard in the manner as prescribed, by resolution passed by majority of the votes of such shareholders holding in the aggregate not less than one-half of the equity share capital held by such shareholders, remove any Director elected under clause (f) of sub-section (1) and elect another Director in his place to fill the vacancy so caused.
(9)
(i)A meeting of the Board shall be held atleast once every three months and atleast four meetings shall be held every year and the meetings may be held at such places as may be prescribed.
(ii)Notice of every meeting of the Board shall be given in writing to every Director for the time being in India, and at his usual address in India to every other Director.
(10)Subject to the provisions contained in this Chapter, the Board may meet at such times and places and shall observe such rules of procedure in regard to transaction of its business including the manner of adoption of resolutions as may be prescribed.
(11)The Chairman and Managing Director , if for any reason, is unable to attend a meeting of the Board, any other Director nominated by the Chairman and Managing Director in this behalf and in the absence of such nomination any Director elected by the Directors present from among themselves, shall preside at the meeting.
(12)All questions which come up before any meeting of the Board shall be decided by a majority of votes of the Directors present and voting, and in the event of an equality of votes, the Chairman and Managing Director, or in his absence, the person presiding, shall have a second or casting vote.
(13)Save as provided in sub-section (12), every Director of the Board shall have one vote.]