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 3] [Section 203] [Entire Act]

Union of India - Subsection

Section 203(1) in The Companies Act, 2013

(1)Every company belonging to such class or classes of companies as may be prescribed shall have the following whole-time key managerial personnel,—
(i)managing director, or Chief Executive Officer or manager and in their absence, a whole-time director;
(ii)company secretary; and
(iii)Chief Financial Officer:
Provided that an individual shall not be appointed or reappointed as the chairperson of the company, in pursuance of the articles of the company, as well as the managing director or Chief Executive Officer of the company at the same time after the date of commencement of this Act unless,—
(a)the articles of such a company provide otherwise; or
(b)the company does not carry multiple businesses:
Provided further that nothing contained in the first proviso shall apply to such class of companies engaged in multiple businesses and which has appointed one or more Chief Executive Officers for each such business as may be notified by the Central Government.