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] [Entire Act]

Union of India - Section

Section 4 in The Companies (Appointment and Qualification of Directors) Rules, 2014

4. Number of Independent director.

- [(1)] [Renumbered as sub-rule (1) by Notification No. G.S.R. 839(E), dated 5.7.2017 (w.e.f. 31.3.2014).] The following class or classes of companies shall have at least two directors as independent directors -(i)the Public Companies having paid up share capital of ten crore rupees or more; or(ii)the Public Companies having turnover of one hundred crore rupees or more; or(iii)the Public Companies which have, in aggregate, outstanding loans, debentures and deposits, exceeding fifty crore rupees:Provided that in case a company covered under this rule is required to appoint a higher number of independent directors due to composition of its audit committee, such higher number of independent directors shall be applicable to it:Provided further that any intermittent vacancy of an independent director shall be filled-up by the Board at the earliest but not later than immediate next Board meeting or three months from the date of such vacancy, whichever is later:Provided also that where a company ceases to fulfil any of three conditions laid down in sub-rule (1) for three consecutive years, it shall not be required to comply with these provisions until such time as it meets any of such conditions;Explanation. - For the purposes of this rule, it is here by clarified that, the paid up share capital or turnover or out standing loans, debentures and deposits, as the case may be, as existing on the last date of latest audited financial statements shall be taken into account:Provided that a company belonging to any class of companies for which a higher number of independent directors has been specified in the law for the time being in force shall comply with the requirements specified in such law.
(2)[ The following classes of unlisted public company shall not be covered under sub-rule (1), namely:-
(a)a joint venture;
(b)a wholly owned subsidiary; and
(c)a dormant company as defined under section 455 of the Act.]