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 20] [Entire Act]

Union of India - Subsection

Section 20(4) in The Companies (Management and Administration) Rules, 2014

(4)A company which provides the facility to its members to exercise voting by electronic means shall comply with the following procedure, namely:-
(i)the notice of the meeting shall be sent to all the members, directors and auditors of the company either-
(a)by registered post or speed post ; or
(b)through electronic means, namely, registered e-mail ID of the recipient; or
(c)by courier service;
(ii)the notice shall also be placed on the website, if any, of the company and of the agency forthwith after it is sent to the members;
(iii)the notice of the meeting shall clearly state-
(A)that the company is providing facility for voting by electronic means and the business may be transacted through such voting;
(B)that the facility for voting, either through electronic voting system or ballot or polling paper shall also be made available at the meeting and members attending the meeting who have not already cast their vote by remote e-voting shall be able to exercise their right at the meeting;
(C)that the members who have cast their vote by remote e-voting prior to the meeting may also attend the meeting but shall not be entitled to cast their vote again;
(iv)the notice shall -
(A)indicate the process and manner for voting by electronic means ;
(B)indicate the time schedule including the time period during which the votes may be cast by remote e-voting;
(C)provide the details about the login ID;
(D)specify the process and manner for generating or receiving the password and for casting of vote in a secure manner.
(v)the company shall cause a public notice by way of an advertisement to be published, immediately on completion of despatch of notices for the meeting under clause (i) of sub-rule (4) but at least twenty-one days before the date of general meeting, at least once in a vernacular newspaper in the principal vernacular language of the district in which the registered office of the company is situated, and having a wide circulation in that district, and at least once in English language in an English newspaper having country-wide circulation, and specifying in the said advertisement, inter alia, the following matters, namely:-
(a)statement that the business may be transacted through voting by electronic means ;
(b)the date and time of commencement of remote e-voting;
(c)the date and time of end of remote e-voting;
(d)cut-off date;
(e)the manner in which persons who have acquired shares and become members of the company after the despatch of notice may obtain the login ID and password;
(f)the statement that-
(A)remote e-voting shall not be allowed beyond the said date and time;
(B)the manner in which the company shall provide for voting by members present at the meeting; and
(C)a member may participate in the general meeting even after exercising his right to vote through remote e-voting but shall not be allowed to vote again in the meeting; and
(D)a person whose name is recorded in the register of members or in the register of beneficial owners maintained by the depositories as on the cut-off date only shall be entitled to avail the facility of remote e-voting as well as voting in the general meeting;
(g)website address of the company, if any, and of the agency where notice of the meeting is displayed; and
(h)name, designation, address, email id and phone number of the person responsible to address the grievances connected with facility for voting by electronic means:
Provided that the public notice shall be placed on the website of the company, if any, and of the agency;
(vi)the facility for remote e-voting shall remain open for not less than three days and shall close at 5.00 p.m. on the date preceding the date of the general meeting;
(vii)during the period when facility for remote e-voting is provided, the members of the company, holding shares either in physical form or in dematerialised form, as on the cut-off date, may opt for remote e-voting:
Provided that once the vote on a resolution is cast by the member, he shall not be allowed to change it subsequently or cast the vote again:Provided further that a member may participate in the general meeting even after exercising his right to vote through remote e-voting but shall not be allowed to vote again;
(viii)at the end of the remote e-voting period, the facility shall forthwith be blocked:
Provided that if a company opts to provide the same electronic voting system as used during remote e-voting during the general meeting, the said facility shall be in operation till all the resolutions are considered and voted upon in the meeting and may be used for voting only by the members attending the meeting and who have not exercised their right to vote through remote e-voting.
(ix)the Board of Directors shall appoint one or more scrutinisers, who may be Chartered Accountant in practice, Cost Accountant in practice, or Company Secretary in practice or an Advocate, or any other person who is not in employment of the company and is a person of repute who, in the opinion of the Board can scrutinise the voting and remote e-voting process in a fair and transparent manner:
Provided that the scrutinisers so appointed may take assistance of a person who is not in employment of the company and who is well-versed with the electronic voting system;
(x)the scrutiniser shall be willing to be appointed and be available for the purpose of ascertaining the requisite majority;
(xi)the Chairman shall, at the general meeting, at the end of discussion on the resolutions on which voting is to be held, allow voting, as provided in clauses (a) to (h) of sub-rule (1) of rule 21, as applicable, with the assistance of scrutinisers, by use of ballot or polling paper or by using an electronic voting system for all those members who are present at the general meeting but have not cast their votes by availing the remote e-voting facility.
(xii)the scrutinisers shall, immediately after the conclusion of voting at the general meeting, first count the votes cast at the meeting, thereafter unblock the votes cast through remote e-voting in the presence of at least two witnesses not in the employment of the company and make, not later than three days of conclusion of the meeting, a consolidated scrutiniser's report of the total votes cast in favour or against, if any, to the Chairman or a person authorized by him in writing who shall countersign the same:
Provided that the Chairman or a person authorized by him in writing shall declare the result of the voting forthwith;Explanation. - It is hereby clarified that the manner in which members have cast their votes, that is, affirming or negating the resolution, shall remain secret and not available to the Chairman, Scrutiniser or any other person till the votes are cast in the meeting.
(xiii)For the purpose of ensuring that members who have cast their votes through remote e-voting do not vote again at the general meeting, the scrutinisers shall have access, after the closure of period for remote e-voting and before the start of general meeting, to details relating to members, such as their names, folios, number of shares held and such other information that the scrutinisers may require, who have cast votes through remote e-voting but not the manner in which they have cast their votes:
(xiv)the scrutinisers shall maintain a register either manually or electronically to record the assent or dissent received, mentioning the particulars of name, address, folio number or client ID of the members, number of shares held by them, nominal value of such shares and whether the shares have differential voting rights;
(xv)the register and all other papers relating to voting by electronic means shall remain in the safe custody of the scrutinisers until the Chairman considers, approves and signs the minutes and thereafter, the scrutinisers shall hand over the register and other related papers to the company.
(xvi)the results declared along with the report of the scrutiniser shall be placed on the website of the company, if any, and on the website of the agency immediately after the result is declared by the Chairman :
Provided that in case of companies whose equity shares are listed on a recognized stock exchange, the company shall, simultaneously, forward the results to the concerned stock exchange or exchanges where its equity shares are listed and such stock exchange or exchanges shall place the results on its or their website.
(xvii)subject to receipt of requisite number of votes, the resolution shall be deemed to be passed on
the date of the relevant general meeting.Explanation. - For the purposes of this clause, the requisite number of votes shall be the votes required to pass the resolution as the `ordinary resolution' or the `special resolution', as the case may be, under section 114 of the Act.
(xviii)a resolution proposed to be considered through voting by electronic means shall not be withdrawn.]
Substituted by Notification No. 207(E), dated 19.3.2015
20. Voting through electronic means.- (1) Every listed company or a company having not less than one thousand shareholders, shall provide to its members facility to exercise their right to vote at general meetings by electronic means.(2) A member may exercise his right to vote at any general meeting by electronic means and company may pass any resolution by electronic voting system in accordance with the provisions of this rule.Explanation.- For the purposes of this rule. - (i) the expressions "voting by electronic means" or "electronic voting system" means a 'secured system' based process of display of electronic ballots, recording of votes of the members and the number of votes polled in favour or against, such that the entire voting exercised by way of electronic means gets registered and counted in an electronic registry in a Centralised server with adequate 'cyber security';(ii) the expression "secured system" means computer hardware, software, and procedure that -(a) are reasonably secure from unauthorized access and misuse;(b) provide a reasonable level of reliability and correct operation;(c) are reasonably suited to performing the intended functions; and(d) adhere to generally accepted security procedures.(iii) the expression "Cyber security" means protecting information, equipment, devices, computer, computer resource, communication device and information stored therein from unauthorized access, use, disclosures, disruption, modification or destruction.(3) A company which opts to provide the facility to its members to exercise their votes at any general meeting by electronic voting system shall follow the following procedure, namely;(i) the notices of the meeting shall be sent to all the members, auditors of the company, or directors either -(a) by registered post or speed post; or(b) through electronic means like registered e-mail id;(c) through courier service;(ii) the notice shall also be placed on the website of the company, if any and of the agency forthwith after it is sent to the members;(iii) the notice of the meeting shall clearly mention that the business may be transacted through electronic voting system and the company is providing facility for voting by electronic means;(iv) the notice shall clearly indicate the process and manner for voting by electronic means and the time schedule including the time period during which the votes may be cast and shall also provide the login ID and create a facility for generating password and for keeping security and casting of vote in a secure manner;(v) the company shall cause an advertisement to be published, not less than five days before the date of beginning of the voting period, at least once in a vernacular newspaper in the principal vernacular language of the district in which the registered office of the company is situated, and having a wide circulation in that district, and at least once in English language in an English newspaper having a wide circulation in that district, about having sent the notice of the meeting and specifying therein,inter alia, the following matters, namely:-(a) statement that the business may be transacted by electronic voting;(b) the date of completion of sending of notices;(c) the date and time of commencement of voting through electronic means;(d) the date and time of end of voting through electronic means;(e) the statement that voting shall not be allowed beyond the said date and time;(f) website address of the company and agency, if any, where notice of the meeting is displayed; and(g) contact details of the person responsible to address the grievances connected with the electronic voting;(vi) the e-voting shall remain open for not less than one day and not more than three days:Provided that in all such cases, such voting period shall be completed three days prior to the date of the general meeting;(vii) during the e-voting period, shareholders of the company, holding shares either in physical form or in dematerialised form, as on the record date, may cast their vote electronically:Provided that once the vote on a resolution is cast by the shareholder, he shall not be allowed to change it subsequently.(viii) at the end of the voting period, the portal where votes are cast shall forthwith be blocked.(ix) the Board of directors shall appoint one scrutiniser, who may be chartered Accountant in practice, Cost Accountant in practice, or Company Secretary in practice or an advocate, but not in employment of the company and is a person of repute who, in the opinion of the Board can scrutinize the e-voting process in a fair and transparent manner:Providedthat the scrutiniser so appointed may take assistance of a person who is not in employment of the company and who is well-versed with the e-voting system;(x) the scrutiniser shall be willing to be appointed and be available for the purpose of ascertaining the requisite majority;(xi) the scrutiniser shall, within a period of not exceeding three working days from the date of conclusion of e-voting period, unblock the votes in the presence of at least two witnesses not in the employment of the company and make a scrutiniser's report of the votes cast in favour or against, if any, forthwith to the Chairman;(xii) the scrutiniser shall maintain a register either manually or electronically to record the assent or dissent, received, mentioning the particulars of name, address, folio number or client ID of the shareholders, number of shares held by them, nominal value of such shares and whether the shares have differential voting rights;(xiii) the register and all other papers relating to electronic voting shall remain in the safe custody of the scrutiniser until the chairman considers, approves and signs the minutes and thereafter, the scrutiniser shall return the register and other related papers to the company.(xiv) the results declared along with the scrutiniser's report shall be placed on the website of the company and on the website of the agency within two days of passing of the resolution at the relevant general meeting of members;(xv) subject to receipt of sufficient votes, the resolution shall be deemed to be passed on the date of the relevant general meeting of members.