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 156] [Entire Act]

Union of India - Section

Section 198 in The Companies Act, 1956

198. [ Overall maximum managerial remuneration and managerial remuneration in case of absence or inadequacy of profits

(1)The total managerial remuneration payable by a public company or a private company which is a subsidiary of a public company, to its Directors and its [* * *][manager in respect of any financial year shall not exceed eleven per cent of the net profits of that company for that financial year computed in the manner laid down in sections 349 [and 350] [Substituted by Act 65 of 1960, Section 56, for Section 198 (w.e.f. 28.12.1960). ], except that the remuneration of the Directors shall not be deducted from the gross profits.[* * *] [ Proviso omitted by Act 53 of 2000, Section 85 (w.e.f. 13.12.2000).]
(2)[ The percentage aforesaid shall be exclusive of any fees payable to Directors under sub-section (2) of section 309.
(3)Within the limits of the maximum remuneration specified in sub-section (1), a company may pay a monthly remuneration to its Managing or whole-time Director in accordance with the provisions of section 309 or to its manager in accordance with the provisions of section 387.
(4)[ Notwithstanding anything contained in sub-sections (1) to (3), but subject to the provisions of section 269, read with Schedule XIII, if, in any financial year, a company has no profits or its profits are inadequate, the company shall not pay to its Directors, including any Managing or whole-time Director or manager, by way of remuneration any sum [exclusive of any fees payable to Directors under sub-section (2) of section 309, except with the previous approval of the Central Government.] [Substituted by Act 65 of 1960, Section 56, for Section 198 (w.e.f. 28.12.1960). ][Explanation .-For the purposes of this section and sections 309, 310, 311, [* * *] [Substituted by Act 65 of 1960, Section 56, for Section 198 (w.e.f. 28.12.1960). ] [381 and 387, "remuneration" shall include,-
(a)any expenditure incurred by the company in providing any rent free accommodation, or any other benefit or amenity in respect of accommodation free of charge, to any of the persons specified in sub-section (1);
(b)any expenditure incurred by the company in providing any other benefit or amenity free of charge or at a concessional rate to any of the persons aforesaid;
(c)any expenditure incurred by the company in respect of any obligation or service, which, but for such expenditure by the company, would have been incurred by any of the persons aforesaid; and
(d)any expenditure incurred by the company to effect any insurance on the life of, or to provide any pension, annuity or gratuity for, any of the persons aforesaid or his spouse or child.]