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 581X in The Companies (Amendment) Act, 2002

581X. Secretary of Producer Company.-

(1)Every Producer Company having an average annual turnover exceeding five crore rupees in each of three consecutive financial years shall have a whole- time secretary.
(2)No individual shall be appointed as whole- time secretary unless he possesses membership of the Institute of Company Secretaries of India constituted under the Company Secretaries Act, 1980 (56 of 1980 ).
(3)If a Producer Company fails to comply with the provisions of sub- section (1), the company and every officer of the company who is in default, shall be punishable with fine which may extend to five hundred rupees for every day during which the default continues: Provided that in any proceedings against a person in respect of an offence under this sub- section, it shall be a defence to prove that all reasonable efforts to comply with the provisions of sub- section (1) were taken or that the financial position of th company was such that it was beyond its capacity to engage a whole- time secretary.