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] [Section 79A] [Entire Act]

Union of India - Subsection

Section 79A(1) in The Companies Act, 1956

(1)Notwithstanding anything contained in section 79, a company may issue sweat equity shares of a class of shares already issued if the following conditions are fulfilled, namely:-
(a)the issue of sweat equity shares is authorised by a special resolution passed by the company in the general meeting;
(b)the resolution specifies the number of shares, current market price, consideration, if any, and the class or classes of Directors or employees to whom such equity shares are to be issued;
(c)not less than one year has, at the date of the issue, elapsed since the date on which the company was entitled to commence business;
(d)the sweat equity shares of a company, whose equity shares are listed on a recognised stock exchange are issued in accordance with the regulations made by the Securities and Exchange Board of India in this behalf:
Provided that in the case of a company, whose equity shares are not listed on any recognised stock exchange, the sweat equity shares are issued in accordance with the guidelines as may be prescribed.Explanation I .-For the purposes of this sub-section, the expression "a company" means the company incorporated, formed and registered under this Act and includes its subsidiary company incorporated in a country outside India.Explanation II .-For the purposes of this Act, the expression "sweat equity shares" means equity shares issued by the company to employees or Directors at a discount or for consideration other than cash for providing know-how or making available rights in the nature of intellectual property rights or value additions, by whatever name called.