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]

Securities And Exchange Board Of India - Section

Section 25 in Securities and Exchange Board of India (Listing Obligations and Disclosure Requirements) Regulations, 2015

25. Obligations with respect to independent directors.

- [(1) No person shall be appointed or continue as an alternate director for an independent director of a listed entity with effect from October 1, 2018.] [Substituted by Notification No. SEBI/LAD-NRO/GN/2018/10, dated 9.5.2018 (w.e.f. 2.9.2015).]
(2)The maximum tenure of independent directors shall be in accordance with the Companies Act, 2013 and rules made thereunder, in this regard, from time to time.
(3)The independent directors of the listed entity shall hold at least one meeting in a year, without the presence of nonindependent directors and members of the management and all the independent directors shall strive to be present at such meeting.
(4)The independent directors in the meeting referred in sub-regulation (3) shall, interalia-
(a)review the performance of non-independent directors and the board of directors as a whole;
(b)review the performance of the chairperson of the listed entity, taking into account the views of executive directors and non-executive directors;
(c)assess the quality, quantity and timeliness of flow of information between the management of the listed entity and the board of directors that is necessary for the board of directors to effectively and reasonably perform their duties.
(5)An independent director shall be held liable, only in respect of such acts of omission or commission by the listed entity which had occurred with his knowledge, attributable through processes of board of directors, and with his consent or connivance or where he had not acted diligently with respect to the provisions contained in these regulations.
(6)An independent director who resigns or is removed from the board of directors of the listed entity shall be replaced by a new independent director by listed entity at the earliest but not later than the immediate next meeting of the board of directors or three months from the date of such vacancy, whichever is later:Provided that where the listed entity fulfils the requirement of independent directors in its board of directors without filling the vacancy created by such resignation or removal, the requirement of replacement by a new independent director shall not apply.
(7)The listed entity shall familiarise the independent directors through various programmes about the listed entity, including the following:
(a)nature of the industry in which the listed entity operates;
(b)business model of the listed entity;
(c)roles, rights, responsibilities of independent directors; and
(d)any other relevant information.
(8)[ Every independent director shall, at the first meeting of the board in which he participates as a director and thereafter at the first meeting of the board in every financial year or whenever there is any change in the circumstances which may affect his status as an independent director, submit a declaration that he meets the criteria of independence as provided in clause (b) of sub-regulation (1) of regulation 16 and that he is not aware of any circumstance or situation, which exist or may be reasonably anticipated, that could impair or impact his ability to discharge his duties with an objective independent judgment and without any external influence.
(9)The board of directors of the listed entity shall take on record the declaration and confirmation submitted by the independent director under sub-regulation (8) after undertaking due assessment of the veracity of the same.
(10)With effect from October 1, 2018, the top 500 listed entities by market capitalization calculated as on March 31 of the preceding financial year, shall undertake Directors and Officers insurance (`D and O insurance') for all their independent directors of such quantum and for such risks as may be determined by its board of directors.] [Inserted by Notification No. SEBI/LAD-NRO/GN/2018/10, dated 9.5.2018 (w.e.f. 2.9.2015).]