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] [Section 348] [Entire Act]

Union of India - Subsection

Section 348(1) in The Companies Act, 2013

(1)If the winding up of a company is not concluded within one year after its commencement, the Company Liquidator shall, unless he is exempted from so doing either wholly or in part by the Central Government, within two months of the expiry of such year and thereafter until the winding up is concluded, at intervals of not more than one year or at such shorter intervals, if any, as may be prescribed, file a statement in such form containing such particulars as may be prescribed, duly audited, by a person qualified to act as auditor of the company, with respect to the proceedings in, and position of, the liquidation,—
(a)in the case of a winding up by the Tribunal, with the Tribunal; and
(b)in the case of a voluntary winding up, with the Registrar:
Provided that no such audit as is referred to in this sub-section shall be necessary where the provisions of section 294 apply.