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]

State of Rajasthan - Section

Section 49 in The Rajasthan Financial Corporation General Regulations, 2002

49. Persons entitled to attend General Meetings.

- (i) All Directors and all shareholders of the Corporation and the Secretary of the Corporation and such other officers as the Managing Director may decide shall, subject to the provisions of sub-Regulation (ii), be entitled to attend a general meeting:Provided that if a general meeting relates to a class of shareholders then among the shareholders, only the shareholders of that class shall be entitled to attend that meeting.
(ii)a shareholder being one of the parties mentioned in clauses (c) or (d) of sub - section (3) of section 4, attending a general meeting, shall for the purpose of identification and to determine his voting rights, be required to sign and deliver to the Corporation a form containing the particulars relating to
(a)his full name, folio number and registered address;
(b)the distinctive numbers of his shares;
(c)the class of shareholders to which he belongs;
(d)whether he is entitled to vote and the number of votes to which he is entitled in person or by proxy or as a duly authorised representative.