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 79] [Entire Act]

Union of India - Section

Section 314 in The Companies Act, 1956

314. Director, etc., not to hold office or place of profit .-.

(1)[Except with the [consent][of the company accorded by a special resolution,-
(a)no Director of a company shall hold any office or place of profit, and
(b)[no partner or relative of such Director, no firm in which such Director, or a relative of such Director, is a partner, no private company of which such Director is a Director or member, and no Director or manager of such a private company, shall hold any office or place of profit carrying a total monthly remuneration of [such sum as may be prescribed],[, except that of Managing Director or manager,] [ Substituted by Act 65 of 1960, Section 116, for sub-Section (1) (w.e.f. 28.12.1960).][banker or trustee for the holders of debentures of the company,- [ Substituted by Act 65 of 1960, Section 116, for sub-Section (1) (w.e.f. 28.12.1960).]
(i)under the company; or
(ii)under any subsidiary of the company, unless the remuneration received from such subsidiary in respect of such office or place of profit is paid over to the company or its holding company:
[Provided that it shall be sufficient if the special resolution according the consent of the company is passed at the general meeting of the company held for the first time after the holding of such office or place of profit:Provided further that where a relative of a Director or a firm in which such relative is a partner, is appointed to an office or place of profit under the company or a subsidiary thereof without the knowledge of the Director, the consent of the company may be obtained either in the general meeting aforesaid or within three months from the date of the appointment, whichever is later.] [ Substituted by Act 65 of 1960, Section 116, for sub-Section (1) (w.e.f. 28.12.1960).]Explanation .-.For the purpose of this sub-section, a special resolution according consent shall be necessary for every appointment in the first instance to an office or place of profit and to every subsequent appointment to such office or place of profit on a higher remuneration not covered by the special resolution, except where an appointment on a time scale has already been approved by the special resolution.
(1A)Nothing in sub-section (1), shall apply where a relative of a Director or a firm in which such relative is a partner holds any office or place of profit under the company or a subsidiary thereof having been appointed to such office or place before such Director becomes a Director of the company.]
(1B)[ Notwithstanding anything contained in sub-section (1),-
(a)no partner or relative of a Director or manager,
(b)no firm in which such Director or manager, or relative of either, is a partner,
(c)no private company of which such a Director or manager, or relative of either, is a Director or member, shall hold any office or place of profit in the company which carries a total monthly remuneration of not less than [such sum as may be prescribed], [except with the prior consent of the company by a special resolution and the approval of the Central Government: [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ]
[* * *] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ]
(2)[[(a)] [Substituted by Act 31 of 1965, Section 44, for sub-Section (2) (w.e.f. 15.10.1965). ] [If any office or place of profit is held in contravention of the provisions of sub-section (1), the Director, partner, relative, firm, private company [* * *] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ], [or the manager concerned, shall be deemed to have vacated his or its office as such on and from the date next following the date of the general meeting of the company referred to in the first proviso or, as the case may be, the date of the expiry of the period of three months referred to in the second proviso to that sub-section, and shall also be liable to refund to the company any remuneration received or the monetary equivalent of any perquisite or advantage enjoyed by him or it for the period immediately preceding the date aforesaid in respect of such office or place of profit.] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ]
(b)[ The company shall not waive the recovery of any sum refundable to it under clause (a) unless permitted to do so by the Central Government.] [ Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975).]
(2A)[Every individual, firm, private company or other body corporate proposed to be appointed to any office or place of profit to which this section applies shall, before or at the time of such appointment, declare in writing whether he or it is or is not connected with a Director of the company in any of the ways referred to in sub-section (1).] [ Inserted by Act 65 of 1960, Section 116 (w.e.f. 28.12.1960).]
(2B)[If, after the commencement of the Companies (Amendment) Act, 1974 (41 of 1974)] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ] [any office or place of profit is held, without the prior consent of the company by a special resolution and the approval of the Central Government, the partner, relative, firm or private company appointed to such office or place of profit shall be liable to refund to the company any remuneration received or the monetary equivalent of any perquisite or advantage enjoyed by him on and from the date on which the office was so held by him.
(2C)[If any office or place of profit is held in contravention of the provisions of the proviso to sub-section (1-B), the Director, partner, relative, firm, private company or manager concerned shall be deemed to have vacated his or its office as such on and from the expiry of six months from the commencement of the Companies (Amendment) Act, 1974 (41 of 1974), or the date next following the date of the general meeting of the company referred to in the said proviso, whichever is earlier, and shall be liable to refund to the company any remuneration received or the monetary equivalent of any perquisite or advantage enjoyed by him or it for the period immediately preceding the date aforesaid in respect of such office or place of profit.
(2D)[The company shall not waive the recovery of any sum refundable to it under sub-section (2-B) [* * *] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ] [unless permitted to do so by the Central Government.] [Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975). ]
(3)Any office or place [* * *] [ The words " in a company" omitted by Act 65 of 1960, Section 116 (w.e.f. 28.12.1960).] shall be deemed to be an office or place of profit under the company [within the meaning of this section,] [ Substituted by Act 41 of 1974, Section 29, for " within the meaning of sub-Section (1)" (w.e.f. 1.2.1975).]-
(a)in case the office or place is held by a Director, if the Director holding it [obtains from the company anything] [ Substituted by Act 65 of 1960, Section 116, for " obtains anything" (w.e.f. 28.12.1960).] by way of remuneration over and above the remuneration to which he is entitled as such Director, whether as salary, fees, commission, perquisites, the right to occupy free of rent any premises as a place of residence, or otherwise;
(b)in case the office or place is held by an individual other than a Director or by any firm, private company or other body corporate, if the individual, firm, private company or body corporate holding it obtains from the company anything by way of remuneration whether as salary, fees, commission, perquisites, the right to occupy free of rent any premises as a place of residence, or otherwise.
(4)[ Nothing in this section shall apply to a person, who being the holder of any office of profit in the company, is appointed by the Central Government, under section 408, as a Director of the company.] [ Inserted by Act 41 of 1974, Section 29 (w.e.f. 1.2.1975).]Restrictions on appointment of Managing Directors