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 23] [Entire Act]

Union of India - Section

Section 10 in The State Financial Corporations Act, 1951

10. Board of Directors .-

The Board of Directors shall consist of the following, namely:-
(a)a director to be nominated as chairman under sub-section (1) of section 15;
(b)two directors nominated by the State Government of whom one director shall be a person who has special knowledge of or experience in small-scale industries:
Provided that in the case of a Joint Financial Corporation, the number of directors shall be such as the State Governments of the participating States may, by agreement among themselves, think fit to nominate each participating State Government nominating not more than two directors:Provided further that in the case of a Joint Financial Corporation, the director, who shall have special knowledge of, or experience in, small-scale industries, shall be nominated by that participating State which, according to the terms of agreement between the participating States, is entitled to make such nomination.
(c)two directors nominated by the Small Industries Bank;
(d)two directors nominated in the prescribed manner by the parties mentioned in clause (c) of sub-section (3) of section 4;
(e)such number of directors elected, in the prescribed manner, by share-holders, other than those mentioned in clauses (a), (b) and (c) of sub-section (3) of section 4, whose names are entered on the register of shareholders of the Financial Corporation, ninety days before the date of the meeting in which such election takes place on the following basis, namely:-
(i)where the total amount of issued equity share capital held by such shareholders is ten per cent. or less of the total issued equity capital, two directors;
(ii)where the total amount of issued equity share capital held by such shareholders is more than ten per cent. but less than twenty-five per cent. of total issued equity capital, three directors;
(iii)where the total amount of issued equity share capital held by such shareholders is twenty-five per cent. or more of total issued equity capital, four directors; and
(iv)where the total amount of issued equity share capital held by equity shareholders referred to in this clause does not permit election of all the four directors, the Board shall co-opt such number of directors as is required to make up the said number who shall retire in equal number on the assumption of charge by the elected directors in the order of their co-option;
(f)a managing director appointed in accordance with the provisions of sub-section (1) of section 17:
Provided that on the first constitution of the Board, the directors referred to in clause (d) shall be nominated by the State Government and directors so nominated shall, for the purpose of this Act, be deemed to be elected directors:Provided further that all the directors of the Board first constituted, other than the managing director, shall retire at the end of the first year.]