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] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(11) in The Companies (Meetings of Board and its Powers) Rules, 2014

(11)
(a)At the end of discussion on each agenda item, the Chairperson of the meeting shall announce the summary of the decision taken on such item along with names of the directors, if any, who dissented from the decision taken by majority [and the draft minutes so recorded shall be preserved by the company till the confirmation of the draft minutes in accordance with sub-rule (12).] [Inserted by Notification No. G.S.R. 880(E), dated 13.7.2017 (w.e.f. 31.3.2014).]
(b)The minutes shall disclose the particulars of the directors who attended the meeting through video conferencing or other audio visual means.