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 5 in Insolvency and Bankruptcy Board of India (Model Bye-Laws and Governing Board of Insolvency Professional Agencies) Regulations, 2016

5. [ Composition of the Governing Board. [Substituted by Notification No. IBBI/2018-19/GN/REG35, dated 11.10.2018 (w.e.f. 21.11.2016).]

(1)The Governing Board shall consist of -
(a)managing director;
(b)independent directors; and
(c)shareholder directors:
Provided that the Governing Board shall have minimum seven directors.
(2)The managing director shall not be considered either an independent director or a shareholder director.
(3)Any employee of an insolvency professional agency may be appointed as a director on its Governing Board in addition to the managing director, but such director shall be deemed to be a shareholder director.
(4)More than half of the directors shall be persons resident in India at the time of their appointment, and at all times during their tenure as directors.
(5)The number of independent directors shall not be less than the number of shareholder directors:Provided that no meeting of the Governing Board shall be held without the presence of at least one independent director.
(6)An independent director shall be an individual -
(a)who is a person of ability and integrity;
(b)who has expertise in the field of finance, law, management or insolvency;
(c)who is not an insolvency professional;
(d)who is not a relative of the directors of the Governing Board;
(e)who had or has no pecuniary relationship with the insolvency professional agency, or any of its directors, or any of its shareholders holding more than ten per cent. of its share capital, during the immediately preceding two financial years or during the current financial year;
(f)who is not a shareholder of the insolvency professional agency;
(g)who is not a member of the Board of Directors of any of the shareholders holding more than ten per cent. of the share capital of the insolvency professional agency.
(7)An independent director shall be nominated by the Board from amongst the list of names proposed by the insolvency professional agency.
(8)An individual may serve as an independent director for a maximum of two terms of three years each or part thereof, or up to the age of [seventy-five years] , whichever is earlier.
(9)The second term referred to in sub-regulation (8) may be subject to a satisfactory performance review of the first term by the Governing Board.
(10)A cooling off period of three years shall be applicable for an independent director to become a shareholder director in the same or another insolvency professional agency.
(11)Not more than one fourth of the directors shall be insolvency professionals.
(12)The directors shall elect an independent director as the Chairperson of the Governing Board.
(13)A director, who has, any interest, direct or indirect, pecuniary or otherwise, in any matter coming up for consideration at a meeting of the Governing Board or any of its Committees, shall as soon as possible after relevant circumstances have come to his knowledge, disclose the nature of his interest at such meeting and such disclosure shall be recorded in the proceedings of the Governing Board or the Committee, as the case may be, and the director shall not take part in any deliberation or decision of the Governing Board or the Committee with respect to that matter.