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 86] [Entire Act]

Union of India - Section

Section 620 in The Companies Act, 1956

620. Power to modify Act in relation to Government companies .-

(1)The Central Government may, by notification in the Official Gazette, direct that any of the provisions of this Act (other than sections 618, 619 and [619-A] specified in the notification-
(a)shall not apply to any Government company; or
(b)shall apply to any Government company, only with such exceptions, modifications and adaptations, as may be specified in the notification.
(2)[ A copy of every notification proposed to be issued under sub-section (1), shall be laid in draft before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in disapproving the issue of the notification or both Houses agree in making any modification in the notification, the notification shall not be issued or, as the case may be, shall be issued only in such modified form as may be agreed upon by both the Houses.] [ Substituted by Act 46 of 1977, Section 7, for sub-Section (2) (w.r.e.f. 1.2.1975).][Modification of Act in its application to Nidhis and Mutual Benefit Societies [ Inserted by Act 65 of 1960, Section 201 (w.e.f. 28.12.1960).]