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 103] [Entire Act]

Union of India - Section

Section 226 in The Companies Act, 1956

226. Qualifications and disqualifications of auditors .-

(1)A person shall not be qualified for appointment as auditor of a company unless he is a chartered accountant within the meaning of the Chartered Accountants Act, 1949 (38 of 1949):Provided that a firm whereof all the partners practising in India are qualified for appointment as aforesaid may be appointed by its firm name to be auditor of a company, in which case any partner so practising may act in the name of the firm.
(2)
(a)Notwithstanding anything contained in sub-section (1), but subject to the provisions of any rules made under clause (b), the holder of a certificate granted under a law in force in the whole or any portion of a Part B State immediately before the commencement of the Part B States (Laws) Act, 1951 (3 of 1951) [or of the Jammu and Kashmir (Extension of Laws) Act, 1956, (62 of 1956), as the case may be,] entitling him to act as an auditor of companies [in the territories which, immediately before the 1st November, 1956, were comprised in that State] [ Substituted by the Adaptation of Laws (No. 3) Order, 1956, for " in that State" .] or any portion thereof, shall be entitled to be appointed to act as an auditor of companies registered anywhere in [India] [ Substituted by Act 65 of 1960, Section 68, for " those territories" (w.e.f. 28.12.1960).].
(b)The Central Government may, by notification in the Official Gazette, make rules providing for the grant, renewal, suspension or cancellation of auditors' certificates to persons in [the territories which, immediately before the 1st November, 1956, were comprised in Part B States] [ Substituted by the Adaptation of Laws (No. 3) Order, 1956, for " Part B States" .] for the purposes of clause (a), and prescribing conditions and restrictions for such grant, renewal, suspension or cancellation.
(3)None of the following persons shall be qualified for appointment as auditor of a company-
(a)a body corporate;
(b)an officer or employee of the company;
(c)a person who is a partner, or who is in the employment, of an officer or employee of the company;
(d)a person who is indebted to the company for an amount exceeding one thousand rupees, or who has given any guarantee or provided any security in connection with the indebtedness of any third person to the company for an amount exceeding one thousand rupees;
(e)[ a person holding any security of that company after a period of one year from the date of commencement of the Companies (Amendment) Act, 2000. [ Substituted by Act 53 of 2000, Section 108, for Clauses (e) and (f) (w.e.f. 13.12.2000).]
Explanation .-For the purposes of this section, "security" means an instrument which carries voting rights.]Explanation .-References in this sub-section to an officer or employee shall be construed as not including references to an auditor.
(4)A person shall also not be qualified for appointment as auditor of a company if he is, by virtue of sub-section (3), disqualified for appointment as auditor of any other body corporate which is that company's subsidiary or holding company or a subsidiary of that company's holding company, or would be so disqualified if the body corporate were a company.
(5)If an auditor becomes subject, after his appointment, to any of the disqualifications specified in sub-sections (3) and (4), he shall be deemed to have vacated his office as such.