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 21 in The Companies (Management and Administration) Rules, 2014

21. Manner in which the Chairman of meeting shall get the poll process scrutinised and report thereon.

(1)The Chairman of a meeting shall ensure that-
(a)The Scrutinisers are provided with the Register of Members, specimen signatures of the members, Attendance Register and Register of Proxies.
(b)The Scrutinisers are provided with all the documents received by the Company pursuant to sections 105, 112 and section 113.
(c)The Scrutinisers shall arrange for Polling papers and distribute them to the members and proxies present at the meeting; in case of joint shareholders, the polling paper shall be given to the first named holder or in his absence to the joint holder attending the meeting as appearing in the chronological order in the folio and the Polling paper shall be in Form No. MGT.12.
(d)The Scrutinisers shall keep a record of the polling papers received in response to poll, by initialling it.
(e)The Scrutinisers shall lock and seal an empty polling box in the presence of the members and proxies.
(f)The Scrutinisers shall open the Polling box in the presence of two persons as witnesses after the voting process is over.
(g)In case of ambiguity about the validity of a proxy, the Scrutinisers shall decide the validity in consultation with the Chairman.
(h)The Scrutinisers shall ensure that if a member who has appointed a proxy has voted in person, the proxy's vote shall be disregarded.
(i)The Scrutinisers shall count the votes cast on poll and prepare a report thereon addressed to the Chairman.
(j)Where voting is conducted by electronic means under the provisions of section 108 and rules made thereunder, the company shall provide all the necessary support, technical and otherwise, to the Scrutinisers in orderly conduct of the voting and counting the result thereof.
(k)The Scrutinisers report shall state total votes cast, valid votes, votes in favour and against the resolution including the details of invalid polling papers and votes comprised therein.
(l)The Scrutinisers shall submit the Report to the Chairman who shall counter-sign the same.
(m)The Chairman shall declare the result of Voting on poll. The result may either be announced by him or a person authorized by him in writing.
(2)The Scrutinisers appointed for the poll, shall submit a report to the Chairman of the meeting in Form No. MGT.13 and the report shall be signed by the scrutiniser and, in case there is more than one scrutiniser by all the scrutiniser, and the same shall be submitted by them to the Chairman of the meeting within seven days from the date the poll is taken.