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 0] [Entire Act]

Union of India - Section

Section 129 in Companies (Winding Up) Rules, 2020

129. Company Liquidator to be in position of receiver.

- For the discharge by the Company Liquidator of the duties imposed by sub-section (1) of section 290 the Company Liquidator shall for the purpose of acquiring and retaining possession of the property of the company be in the same position as if he were a Receiver of the property appointed by the Tribunal and the Tribunal may on his application enforce such acquisition or retention accordingly.