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 10] [Section 164] [Entire Act]

Union of India - Subsection

Section 164(1) in The Companies Act, 2013

(1)A person shall not be eligible for appointment as a director of a company, if —
(a)he is of unsound mind and stands so declared by a competent court;
(b)he is an undischarged insolvent;
(c)he has applied to be adjudicated as an insolvent and his application is pending;
(d)he has been convicted by a court of any offence, whether involving moral turpitude or otherwise, and sentenced in respect thereof to imprisonment for not less than six months and a period of five years has not elapsed from the date of expiry of the sentence:
Provided that if a person has been convicted of any offence and sentenced in respect thereof to imprisonment for a period of seven years or more, he shall not be eligible to be appointed as a director in any company;
(e)an order disqualifying him for appointment as a director has been passed by a court or Tribunal and the order is in force;
(f)he has not paid any calls in respect of any shares of the company held by him, whether alone or jointly with others, and six months have elapsed from the last day fixed for the payment of the call;
(g)he has been convicted of the offence dealing with related party transactions under section 188 at any time during the last preceding five years; or
(h)he has not complied with sub-section (3) of section 152.