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 18] [Entire Act]

Union of India - Section

Section 278 in The Companies Act, 1956

278. Exclusion of certain Directorships for the purposes of sections 275, 276 and 277.-

(1)In calculating, for the purposes of sections 275, 276 and 277, the number of companies of which a person may be a Director, the following companies shall be excluded, namely:-
(a)a private company which is neither a subsidiary nor a holding company of a public company;
(b)an unlimited company;
(c)an association not carrying on business for profit or which prohibits the payment of a dividend;
(d)a company in which such person is only an alternate Director, that is to say, a Director who is only qualified to act as such during the absence or incapacity of some other Director.
(2)In making the calculation aforesaid, any company referred to in clauses (a), (b) and (c) of sub-section (1) shall be excluded for a period of three months from the date on which the company ceases to fall within the purview of those clauses.