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 4] [Entire Act]

Union of India - Section

Section 205B in The Companies Act, 1956

205B. [Payment of unpaid or unclaimed dividend

Any person claiming to be entitled to any money transferred under sub-section (5) of section 205-A to the general revenue account of the Central Government, may apply to the Central Government for an order for payment of the money claimed; and the Central Government may, if satisfied, whether on a certificate by the company or otherwise, that such person is entitled to the whole or any part of the money claimed, make an order for the payment to that person of the sum due to him after taking such security from him as it may think fit:][Provided that nothing contained in this section shall apply to any person claiming to be entitled to any money transferred to the fund referred to in section 205-C on and after the commencement of the Companies (Amendment) Act, 1999. ] [ Inserted by Act 21 of 1999, Section 11 (w.r.e.f. 31.10.1998).]