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 29] [Entire Act]

Union of India - Section

Section 58AAA in The Companies Act, 1956

58AAA. Default in acceptance or refund of deposits to be cognizable .-

(1)Notwithstanding anything contained in sections 621 and 624, every offence connected with or arising out of acceptance of deposits under section 58-A or section 58-AA shall be cognizable offence under the Code of Criminal Procedure, 1973 (2 of 1974).
(2)No Court shall take cognizance of any offence under sub-section (1) except on a complaint made by the Central Government or any officer authorised by it in this behalf.]