Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 441G] [Entire Act] Union of India - Subsection Section 441G(2) in The Companies Act, 1956 (2)The amount referred to in sub-section (1) shall be recovered in the manner as the Tribunal may direct.]Powers of [Tribunal] [ Substituted by Act 11 of 2003, Section 58, for " Court" .]