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 19 in Companies (Registered Valuers and Valuation) Rules, 2017

19. Committee to advise on valuation matters.

(1)The Central Government may constitute a Committee to be known as "Committee to advise on valuation matters" to make recommendations on formulation and laying down of valuation standards and policies for compliance by companies and registered valuers.
(2)The Committee shall comprise of-
(a)a Chairperson who shall be a person of eminence and well versed in valuation, accountancy, finance, business administration, business law, corporate law, economics;
(b)one member nominated by the Ministry of Corporate Affairs;
(c)one member nominated by the Insolvency and Bankruptcy Board of India;
(d)one member nominated by the Legislative Department;
(e)up to four members nominated by Central Government representing authorities which are allowing valuations by registered valuers;
(f)up to four members who are representatives of registered valuers organisations, nominated by Central Government.
(g)Up to two members to represent industry and other stakeholder nominated by the Central Government in consultation with the authority;
(h)[ Presidents of, the Institute of Chartered Accountants of India, the Institute of Company Secretaries of India, the Institute of Cost Accountants of India as ex-officio members.] [Inserted by Notification No. G.S.R. 559(E), dated 13.6.2018 (w.e.f. 18.10.2017)]
(3)The Chairperson and Members of the Committee shall have a tenure of three years and they shall not have more than two tenures.