Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 5] [Section 497(1)] [Section 497] [Entire Act] Union of India - Subsection Section 497(1)(b) in The Companies Act, 1956 (b)call a general meeting of the company for the purpose of laying the account before it, and giving any explanation thereof.