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 69] [Entire Act]

Union of India - Section

Section 128 in The Companies Act, 1956

128. Particulars in case of series of debentures entitling holders pari passu .-

Where a series of debentures containing, or giving by reference to any other instrument, any charge to the benefit of which the debenture holders of that series are entitled pari passu is created by a company, it shall, for the purposes of section 125, be sufficient, if there are filed with the Registrar, within [thirty] days after the execution of the deed containing the charge or, if there is no such deed, after the execution of any debentures of the series, the following particulars:-
(a)the total amount secured by the whole series;
(b)the dates of the resolutions authorising the issue of the series and the date of the covering deed, if any, by which the security is created or defined;
(c)a general description of the property charged; and
(d)the names of the trustees, if any, for the debenture holders, together with the deed containing the charge, or a copy of the deed verified in the prescribed manner, or if there is no such deed, one of the debentures of the series:
Provided that, where more than one issue is made of debentures in the series, there shall be filed with the Registrar, for entry in the register, particulars of the date and amount of each issue; but an omission to do this shall not affect the validity of the debentures issued.