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 581N in The Companies (Amendment) Act, 2002

581N. Provisions in respect of officers and other employees of inter- State co- operative society.-

(1)Notwithstanding anything contained in section 581-O, all the directors in the inter- State co- operative society before the incorporation of the Producer C mpany shall continue in office for a period of one year from the transformation date and in accordance with the provisions of this Act.
(2)Every officer or other employee of the inter- State co- operative society (except a director of the Board, Chairman or Managing Director) serving in its employment immediately before the transformation date shall, in so far as such officer or other emp oyee is employed in connection with the inter- State co- operative society which has vested in the Producer Company by virtue of this Act, become, as from the transformation date, an officer or, as the case may be, other employee of the Producer Company an shall hold his office or service therein by the same tenure, at the same remuneration, upon the same terms and conditions, with the same obligations and with the same rights and privileges as to leave, leave travel concession, welfare scheme, medical be efit scheme, insurance, provident fund, other funds, retirement, voluntary retirement, gratuity and other benefits as he would have held under the erstwhile inter- State co- operative society if its undertaking had not vested in the Producer Company and sh ll continue to do so as an officer or, as the case may be, other employee of the Producer Company.
(3)Where an officer or other employee of the inter- State co- operative society opts under sub- section (2) not to be in employment or service of the Producer Company, such officer or other employee shall be deemed to have resigned.
(4)Notwithstanding anything contained in the Industrial Disputes Act, 1947 (14 of 1947 ) or in any other law for the time being in force, the transfer of the services of any officer or other employee of the inter- State co- operative society to the Produce Company shall not entitle such officer or other employee to any compensation under this Act or under any other law for the time being in force and no such claim shall be entertained by any court, tribunal or other authority.
(5)The officers and other employees who have retired before the transformation date from the service of the inter- State co- operative society and are entitled to any benefits, rights or privileges, shall be entitled to receive the same benefits, rights o privileges from the Producer Company.
(6)The trusts of the provident fund or the gratuity fund of the inter- State co- operative society and any other bodies created for the welfare of officers or employees shall continue to discharge functions in the Producer Company as was being done hither o in the inter- State co- operative society and any tax exemption granted to the provident fund or the gratuity fund would continue to be applied to the Producer Company.
(7)Notwithstanding anything contained in this Act or in any other law for the time being in force or in the regulations of the inter- State co- operative society, no director of the Board, Chairman, Managing Director or any other person entitled to manage the whole or substantial part of the business and affairs of the inter- Stateco- operative society shall be entitled to any compensation against the inter- Stateco- operative society or the Producer Company contract of management entered into by him with the inter- State co- operative society. for the loss of office or for the premature termination of any.CHAPTER III MANAGEMENT OF PRODUCER COMPANY