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 8 in The Companies (Meetings of Board and its Powers) Rules, 2014

8. Powers of Board.

- In addition to the powers specified under sub-section (3) of section 179 of the Act, the following powers shall also be exercised by the Board of Directors only by means of resolutions passed at meetings of the Board. -
(1)to make political contributions;
(2)to appoint or remove key managerial personnel (KMP);
(3)to take note of appointment(s) or removal(s) of one level below the Key Management Personnel;
(4)to appoint internal auditors and secretarial auditor;
(5)to take note of the disclosure of director's interest and shareholding;
(6)to buy, sell investments held by the company (other than trade investments), constituting five percent or more of the paid up share capital and free reserves of the investee company;
(7)to invite or accept or renew public deposits and related matters;
(8)to review or change the terms and conditions of public deposit;
(9)to approve quarterly, half yearly and annual financial statements or financial results as the case may be.