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 0] [Section 375(4)] [Section 375] [Entire Act] Union of India - Subsection Section 375(4)(d) in The Companies Act, 2013 (d)if it is otherwise proved to the satisfaction of the Tribunal that the company is unable to pay its debts.