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 1] [Entire Act]

Union of India - Section

Section 441C in The Companies Act, 1956

441C. Rehabilitation and Revival Fund .-

(1)There shall be formed for the purposes of rehabilitation or revival or protection of assets of a sick industrial company, a Fund to be called the Rehabilitation and Revival Fund.
(2)There shall be credited to the Fund-
(a)all amounts paid under section 441-B;
(b)any amount given as grants by the Central Government for the purposes of this Fund;
(c)any amount given to the Fund from any other source;
(d)any income from investment of the amount in the Fund;
(e)amount refunded by the company under section 441-G.