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 152 in Companies (Winding Up) Rules, 2020

152. Execution of warrant of arrest outside jurisdiction of Tribunal.

(1)Where a warrant has been issued by the Tribunal under these rules for the arrest of a contributory who is or is believed to be outside the jurisdiction of the Tribunal the Tribunal issuing the warrant may send the warrant of arrest for execution to the District Court or to the Court of Small Causes at Bombay Calcutta or Madras (if the warrant has to be executed in any of these places) within the ordinary jurisdiction of which such contributory shall then be or be believed to be with a requisition in Form WIN 71 annexed thereto under the seal of the Tribunal requesting execution of the warrant by the Court to which it is sent and the last mentioned Court shall seal the warrant with its seal and shall cause the arrest to be made by its own officers or by a Court subordinate to it and the concerned police officers shall aid and assist within their respective jurisdiction in the execution of such warrant.
(2)The Court making the arrest shall send the contributory arrested in proper custody to the Tribunal by which the warrant of arrest was originally issued unless he furnishes the required security to the satisfaction of the Court for his appearance before the Tribunal in which case the Court shall release him on such security and inform the Tribunal by which the warrant of arrest was originally issued.Application against delinquent directors, promoters and officers of the company