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 26] [Entire Act]

Union of India - Section

Section 500 in The Companies Act, 1956

500. Meeting of creditor's .-

(1)The company shall cause a meeting of the creditors of the company to be called for the day, or the day next following the day, on which there is to be held the general meeting of the company at which the resolution for voluntary winding up is to be proposed, and shall cause notices of the meeting of creditors to be sent by post to the creditors simultaneously with the sending of the notices of the meeting of the company.
(2)The company shall cause notice of the meeting of the creditors to be advertised once at least in the Official Gazette and once at least in two newspapers circulating in the district where the registered office or principal place of business of the company is situate.
(3)The Board of Directors of the company shall-
(a)cause a full statement of the position of the company's affairs together with a list of the creditors of the company and the estimated amount of their claims to be laid before the meeting of the creditors to be held as aforesaid; and
(b)appoint one of their number to preside at the said meeting.
(4)It shall be the duty of the Director appointed to preside at the meeting of creditors to attend the meeting and preside thereat.
(5)If the meeting of the company at which the resolution for voluntary winding up is to be proposed is adjourned and the resolution is passed at an adjourned meeting, any resolution passed at the meeting of the creditors held in pursuance of sub-section (1) shall have effect as if it had been passed immediately after the passing of the resolution for winding up the company.
(6)If default is made-
(a)by the company, in complying with sub-sections (1) and (2);
(b)by its Board of Directors, in complying with sub-section (3);
(c)by any Director of the company, in complying with sub-section (4);
the company, each of the Directors, or the Director, as the case may be, shall be punishable with fine which may extend to [ten thousand rupees] and, in the case of default by the company, every officer of the company who is in default, shall be liable to the like punishment.