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 6 in THE NATIONAL BANK FOR FINANCING INFRASTRUCTURE AND DEVELOPMENT ACT, 2021

6. Board of Directors.

(1)The Board of Directors of the Institution shall consist of the following, namely:—
(a)a Chairperson, to be appointed by the Central Government in consultation with the Reserve Bank;
(b)a Managing Director, to be appointed by the Board, on the recommendations of the Bureau and subject to such procedure and clearances from such agencies, as
may be determined by the Central Government;
(c)not more than three Deputy Managing Directors, each of whom shall be appointed by the Board, on the recommendations of the Bureau and subject to such
procedure and clearances from such agencies, as may be determined by the Central Government;
(d)two directors, to be nominated by the Central Government, who shall be the officials of the Central Government;
(e)such number of directors not exceeding three, elected by shareholders in such manner as may be prescribed, such that a shareholder, other than the Central
Government, holding ten per cent. or more of the total issued equity share capital may nominate one director;
(f)such number of independent directors not exceeding three or one-third of the total number of directors on the Board, whichever is higher, to be appointed by the Board on the recommendations of the Nomination and Remuneration Committee:
Provided that if the percentage of holding of issued equity share capital with the shareholders does not permit election of three directors or until the assumption of charge by the directors elected by the shareholders, the Board may at any time co-opt such number of independent directors, not exceeding three, to be appointed by the Board on the recommendations of the Nomination and Remuneration Committee, who shall hold office until the assumption of charge by the directors elected by the shareholders and an equal number of such co-opted independent directors shall retire in the order of co-option:Provided further that at least one of the directors specified in clause (e) or in clause (f) shall be a woman.
(2)The Managing Director and Deputy Managing Directors shall be whole-time directors of the Board.
(3)No person who is a salaried officer or other employee of the Institution shall be appointed as a director of the Board except to the post of a Managing Director or a Deputy Managing Director.
(4)The Chairperson shall preside over the meetings of the Board.
(5)The terms and conditions of induction of independent directors to the Board under clause (f) of sub-section (1) shall be such as may be prescribed.
(6)The directors appointed under clauses (d) and (f) of sub-section (1) shall be deemed to be independent directors under the Companies Act, 2013, for the purpose of immunities available to independent directors.