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 20] [Entire Act]

Union of India - Section

Section 200 in The Companies Act, 2013

200. Central Government or company to fix limit with regard to remuneration.β€”

Notwithstanding anything contained in this Chapter, the Central Government or a company may, while according its approval under section 196, to any appointment or to any remuneration under section 197 in respect of cases where the company has inadequate or no profits, fix the remuneration within the limits specified in this Act, at such amount or percentage of profits of the company, as it may deem fit and while fixing the remuneration, the Central Government or the company shall have regard toβ€”
(a)the financial position of the company;
(b)the remuneration or commission drawn by the individual concerned in any other capacity;
(c)the remuneration or commission drawn by him from any other company;
(d)professional qualifications and experience of the individual concerned;
(e)such other matters as may be prescribed.