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 61 in The Industrial Development Bank Of India General Regulations, 1994

61. Proxies

.-(1) No instrument of proxy shall be valid unless in the case of an individual shareholder, it is signed by him or by his attorney duly authorised in writing, or in the case of joint-holders, it is signed by the shareholder first named in the register or his attorney duly authorised in writing or in the case of the body corporate it is executed under its common seal, if any, or signed by its attorney duly authorised in writing:Provided that an instrument of proxy shall be sufficiently signed by any shareholder, who for any reason is unable to write his name, if his thumb-impression is affixed thereto and attested by a Judge, Magistrate, Registrar or Sub-Registrar of Assurances or other Government Gazetted Officer or an officer of a nationalised bank or the Development Bank.
(2)No proxy shall be valid unless it is duly stamped and a copy thereof deposited at the head office of the Development Bank not less than four clear days before the date fixed for the meeting, together with the power-of-attorney or other authority (if any) under which it is signed or a copy of that power or authority certified by a Notary Public or a Magistrate unless such a power-of-attorney or the other authority is previously deposited and registered with the Development Bank.
(3)No instrument of proxy shall be valid unless it is in Form B.
(4)An instrument of proxy deposited with the Development Bank shall be irrevocable unless:
(a)on or before the last date of deposit of proxy, there shall have been deposited at the head office of the Development Bank a notice in writing under the hand or common seal of the granter specifically stating-
(i)the name of the person in whose favour the instrument was granted; and
(ii)that such instrument is revoked; and
(b)the same is deemed to be invalid under sub-regulation (6).
(5)In the case of an instrument or proxy granted in favour of two grantees in the alternative, it shall not be necessary to mention in the notice of revocation the name of the second or alternative grantee provided that the notice is otherwise sufficient to identify beyond doubt the instrument of proxy which it is intended to revoke.
(6)If two or more instruments of proxy in respect of the same shares are deposited and if on or before the last day for deposit of proxies all but one of such instruments of proxy has not been duly revoked in accordance with the procedure laid down in sub-regulation (4) all such instruments of proxy shall be deemed to be invalid.
(7)The due revocation of an instrument of proxy shall in no way prohibit the deposit of another valid instrument of proxy within the time specified in sub-regulation (2).
(8)The grantor of an instrument of proxy which has become irrevocable under this regulation shall not be entitled to vote in person at the meeting to which such instrument relates.
(9)No person shall be appointed as duly authorised representative or a proxy who is an officer or an employee of the Development Bank.
(10)Nothing contained in this regulation shall apply to the Central Government and the Central Government may appoint such person as it thinks fit to act as its representative at any general meeting of the Development Bank. A person so appointed shall for the purpose of the meeting be deemed to be the shareholder of the Development Bank and shall exercise the same rights and powers as the Central Government shall be entitled to exercise at the meeting.