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 9] [Entire Act]

Union of India - Section

Section 386 in The Companies Act, 1956

386. Number of companies of which a person may be appointed manager .-

(1)No company shall, after the commencement of this Act, appoint or employ any person as manager, if he is either the manager or the Managing Director of any other company, except as provided in sub-section (2).
(2)A company may appoint or employ a person as its manager, if he is the manager or Managing Director of one, and not more than one, other company:Provided that such appointment or employment is made or approved by a resolution passed at a meeting of the Board with the consent of all the Directors present at the meeting, and of which meeting and of the resolution to be moved thereat, specific notice has been given to all the Directors then in India.
(3)Where, at the commencement of this Act, any person is holding the office either of manager or of Managing Director in more than two companies, he shall, within one year from the commencement of this Act, choose not more than two of those companies as companies in which he wishes to continue to hold the office of manager or Managing Director, as the case may be; and the provisions of clauses (b) and (c) of sub-section (1) and of sub-sections (2) and (3) of section 276 shall apply mutatis mutandis in relation to this case, as those provisions apply in relation to the case of a Director.
(4)Notwithstanding anything contained in sub-sections (1) to (3), the Central Government may, by order, permit any person to be appointed as a manager of more than two companies, if the Central Government is satisfied that it is necessary that the companies should, for their proper working, function as a single unit and have a common manager.[* * *]