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 5] [Entire Act]

Union of India - Section

Section 266A in The Companies Act, 1956

266A. Application for allotment of Director Identification Number-

Every-
(a)individual, intending to be appointed as Director of a company; or
(b)Director of a company appointed before the commencement of the Companies (Amendment) Act, 2006, shall make an application for allotment of Director Identification Number to the Central Government in such form, and manner (including electronic form) along with such fee, as may be prescribed:
Provided that every Director, appointed before the commencement of the Companies (Amendment) Act, 2006, shall make, within sixty days of the commencement of the said Act, such application to the Central Government:Provided further that every applicant, who has made an application under this section for allotment of a Director Identification Number, may be appointed as a Director in a company, or, hold office as Director in a company till such time such applicant has been allotted the Director Identification Number.