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 100 in The Companies (Second Amendment) Act, 2002

100. Substitution of new section for section 543.- For section 543 of the principal Act, the following section shall be substituted, namely:-" 543. Power of Tribunal to assess damages against delinquent directors, etc.- (1) If in the course of winding up of a company, it appears that any person who has taken part in the promotion or formation of the company, or any past or present director, man ger, liquidator or officer of the company-(a) has misapplied, or retained, or become liable or accountable for, any money or property of the company; or

(b)has been guilty of any misfeasance or breach of trust in relation to the company, the Tribunal may, on the application of the Official Liquidator, or the liquidator, or of any creditor or contributory, made within the time specified in that behalf in sub- section (2), examine into the conduct of the person, director, manager, liquidato or officer aforesaid, and compel him to repay or restore the money or property or any part thereof respectively, with interest at such rate as the Tribunal thinks just, or to contribute such sum to the assets of the company by way of compensation in res ect of the misapplication, retainer, misfeasance or breach of trust, as the Tribunal thinks just.(2) An application under sub- section (1) shall be made within five years from the date of the order for winding up, or of the first appointment of the liquidator in the winding up, or of the misapplication, retainer, misfeasance or breach of trust as the case may be, whichever is longer.
(3)This section shall apply notwithstanding that the matter is one for which the person concerned may be criminally liable.".