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 268] [Entire Act]

Union of India - Section

Section 542 in The Companies Act, 1956

542. Liability for fraudulent conduct of business .-

(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.
(2)
(a)Where the [Tribunal] [ Substituted by Act 11 of 2003, Section 99, for " Court" .] makes any such declaration, it may give such further directions as it thinks proper for the purpose of giving effect to that declaration.
(b)In particular, the [Tribunal] [ Substituted by Act 11 of 2003, Section 99, for " Court" .] may make provision for making the liability of any such person under the declaration a charge on any debt or obligation due from the company to him, or on any mortgage or charge or any interest in any mortgage or charge on any assets of the company held by or vested in him, or any person on his behalf, or any person claiming as assignee from or through the person liable or any person acting on his behalf.
(c)The [Tribunal] [ Substituted by Act 11 of 2003, Section 99, for " Court" .] may, from time to time, make such further order as may be necessary for the purpose of enforcing any charge imposed under this sub-section.
(d)For the purpose of this sub-section, the expression "assignee" includes any person to whom or in whose favour, by the directions of the person liable, the debt, obligation, mortgage or charge was created, issued or transferred or the interest was created, but does not include an assignee for valuable consideration (not including consideration by way of marriage) given in good faith and without notice of any of the matters on the ground of which the declaration is made.
(3)Where any business of a company is carried on with such intent or for such purpose as is mentioned in sub-section (1), every person who was knowingly a party to the carrying on of the business in the manner aforesaid, shall be punishable with imprisonment for a term which may extend to two years, or with fine which may extend to [fifty thousand rupees] [ Substituted by Act 53 of 2000, Section 206, for " five thousand rupees" (w.e.f. 13.12.2000).], or with both.
(4)This section shall apply, notwithstanding that the person concerned may be criminally liable in respect of the matters on the ground of which the declaration is to be made.