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 15] [Section 542] [Entire Act]

Union of India - Subsection

Section 542(1) in The Companies Act, 1956

(1)If in the course of the winding up of a company, it appears that any business of the company has been carried on, with intent to defraud creditors of the company or any other persons, or for any fraudulent purpose, the [Tribunal], on the application of the Official Liquidator, or the Liquidator or any creditor or contributory of the company, may, if it thinks it proper so to do, declare that any persons who were knowingly parties to the carrying on of the business in the manner aforesaid shall be personally responsible, without any limitation of liability, for all or any of the debts or other liabilities of the company as the [Tribunal] [ Substituted by Act 11 of 2003, Section 99, for " Court" .] may direct.On the hearing of an application under this sub-section, the Official Liquidator or the Liquidator, as the case may be, may himself give evidence or call witnesses.