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 581W in The Companies Act, 1956

581W. Chief Executive and his functions .-

(1)Every Producer Company shall have a full time Chief Executive, by whatever name called, to be appointed by the Board from amongst persons other than Members.
(2)The Chief Executive shall be ex officio Director of the Board and such Director shall not retire by rotation.
(3)Save as otherwise provided in articles, the qualifications, experience and the terms and conditions of service of the Chief Executive shall be such as may be determined by the Board.
(4)The Chief Executive shall be entrusted with substantial powers of management as the Board may determine.
(5)Without prejudice to the generality of sub-section (4), the Chief Executive may exercise the powers and discharge the functions, namely:-
(a)do administrative acts of a routine nature including managing the day-to-day affairs of the Producer Company;
(b)operate bank accounts or authorise any person, subject to the general or special approval of the Board in this behalf, to operate the bank account;
(c)make arrangements for safe custody of cash and other assets of the Producer Company;
(d)sign such documents as may be authorised by the Board, for and on behalf of the company;
(e)maintain proper books of account; prepare annual accounts and audit thereof; place the audited accounts before the Board and in the annual general meeting of the Members;
(f)furnish Members with periodic information to appraise them of the operation and functions of the Producer Company;
(g)make appointments to posts in accordance with the powers delegated to him by the Board;
(h)assist the Board in the formulation of goals, objectives, strategies, plans and policies;
(i)advise the Board with respect to legal and regulatory matters concerning the proposed and on going activities and take necessary action in respect thereof;
(j)exercise the powers as may be necessary in the ordinary course of business;
(k)discharge such other functions, and exercise such other powers, as may be delegated by the Board.
(6)The Chief Executive shall manage the affairs of the Producer Company under the general superintendence, direction and control of the Board and be accountable for the performance of the Producer Company.