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 9] [Entire Act]

Union of India - Section

Section 416 in The Companies Act, 1956

416. Contracts by agents of company in which company is undisclosed principal .-

(1)Every person, being the [* * *] manager or other agent of a public company or of a private company which is a subsidiary of a public company, who enters into a contract for or on behalf of the company in which contract the company is an undisclosed principal shall, at the time of entering into the contract, make a memorandum in writing of the terms of the contract, and specify therein the person with whom it is entered into.
(2)Every such person who enters into a contract as aforesaid shall forthwith deliver the memorandum to the company and send copies thereof to each of the Directors; and such memorandum shall be filed in the office of the company and laid before the Board of Directors at its next meeting.
(3)If default is made in complying with the requirements of this section,-
(a)the contract shall, at the option of the company, be voidable as against the company; and
(b)the person who enters into the contract, or every officer of the company who is in default, as the case may be, shall be punishable with fine which may extend to [two thousand rupees] [ Substituted by Act 53 of 2000, Section 184, for " two hundred rupees" (w.e.f. 13.12.2000).].
Employees' securities and provident funds