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 41] [Entire Act]

Union of India - Section

Section 320 in The Companies Act, 1956

320. Payment to Director for loss of office, etc., in connection with transfer of shares .-

(1)No Director of a company shall, in connection with the transfer to any persons of all or any of the shares in a company, being a transfer resulting from-
(i)an offer made to the general body of shareholders;
(ii)an offer made by or on behalf of some other body corporate with a view to the company becoming a subsidiary of such body corporate or a subsidiary of its holding company;
(iii)an offer made by or on behalf of an individual with a view to his obtaining the right to exercise, or control the exercise of, not less than one-third of the total voting power at any general meeting of the company; or
(iv)any other offer which is conditional on acceptance to a given extent, receive any payment by way of compensation for loss of office, or as consideration for retirement from office, or in connection with such loss or retirement,-
(a)from such company; or
(b)except as otherwise provided in this section, from the transferees of the shares or from any other person (not being such company).
(2)In the case referred to in clause (b) of sub-section (1), it shall be the duty of the Director concerned to take all reasonable steps to secure that particulars with respect to the payment proposed to be made by the transferees or other person (including the amount thereof) are included in, or sent with, any notice of the offer made for their shares which is given to any shareholders.
(3)If-
(a)any such Director fails to take reasonable steps as aforesaid; or
(b)any person who has been properly required by any such Director to include the said particulars in, or send them with, any such notice as aforesaid fails so to do, he shall be punishable with fine which may extend to [two thousand five hundred rupees].
(4)If-
(a)the requirements of sub-section (2) are not complied with in relation to any such payment as is governed by clause (b) of sub-section (1); or
(b)the making of the proposed payment is not, before the transfer of any shares in pursuance of the offer, approved by a meeting, called for the purpose, of the holders of the shares to which the offer relates and other holders of shares of the same class (other than shares already held at the date of the offer by, or by a nominee for, the offeror, or where the offeror is a company, by, or by a nominee for, any subsidiary thereof) as any of the said shares, any sum received by the Director on account of the payment shall be deemed to have been received by him in trust for any persons who have sold their shares as a result of the offer made, and the expenses incurred by him in distributing that sum amongst those persons shall be borne by him and not retained out of that sum.
(5)If at a meeting called for the purpose of approving any payment as required by clause (b) of sub-section (4), a quorum is not present and, after the meeting has been adjourned to a later date, a quorum is again not present, the payment shall, for the purposes of that sub-section, be deemed to have been approved.