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 231] [Entire Act]

Union of India - Section

Section 193 in The Companies Act, 1956

193. Minutes of proceedings of general meetings and of Board and other meetings .-

(1)Every company shall cause minutes of all proceedings of every general meeting and of all proceedings of every meeting of its Board of Directors or of every committee of the Board, to be kept by making within [thirty][days of the conclusion of every such meeting concerned, entries thereof in books kept for that purpose with their pages consecutively numbered.
(1A)Each page of every such book shall be initialled or signed and the last page of the record of proceedings of each meeting in such books shall be dated and signed-
(a)in the case of minutes of proceedings of a meeting of the Board or of a committee thereof, by the Chairman of the said meeting or the Chairman of the next succeeding meeting;
(b)in the case of minutes of proceedings of a general meeting, by the Chairman of the same meeting within the aforesaid period of thirty days or in the event of the death or inability of that Chairman within that period, by a Director duly authorised by the Board for the purpose.
(1B)In no case the minutes of proceedings of a meeting shall be attached to any such book as aforesaid by pasting or otherwise.] [ Substituted by Act 65 of 1960, Section 52, for sub-Section (1) (w.e.f. 28.12.1960).]
(2)The minutes of each meeting shall contain a fair and correct summary of the proceedings thereat.
(3)All appointments of officers made at any of the meetings aforesaid shall be included in the minutes of the meeting.
(4)In the case of a meeting of the Board of Directors or of a committee of the Board, the minutes shall also contain-
(a)the names of the Directors present at the meeting; and
(b)in the case of each resolution passed at the meeting, the names of the Directors, if any, dissenting from, or not concurring in the resolution.
(5)Nothing contained in sub-sections (1) to (4) shall be deemed to require the inclusion in any such minutes of any matter which, in the opinion of the Chairman of the meeting,-
(a)is, or could reasonably be regarded as defamatory of any person;
(b)is irrelevant or immaterial to the proceedings; or
(c)is detrimental to the interests of the company.
Explanation .-The Chairman shall exercise an absolute discretion in regard to the inclusion or non-inclusion of any matter in the minutes on the grounds specified in this sub-section.
(6)If default is made in complying with the foregoing provisions of this section in respect of any meeting, the company, and every officer of the company who is in default, shall be punishable with fine which may extend to [five hundred rupees] [ Substituted by Act 53 of 2000, Section 81, for " fifty rupees" (w.e.f. 13.12.2000).].