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 1] [Section 125] [Entire Act]

Union of India - Subsection

Section 125(2) in The Companies Act, 2013

(2)There shall be credited to the Fund—
(a)the amount given by the Central Government by way of grants after due appropriation made by Parliament by law in this behalf for being utilised for the purposes of the Fund;
(b)donations given to the Fund by the Central Government, State Governments, companies or any other institution for the purposes of the Fund;
(c)the amount in the Unpaid Dividend Account of companies transferred to the Fund under sub-section (5) of section 124;
(d)the amount in the general revenue account of the Central Government which had been transferred to that account under sub-section (5) of section 205A of the Companies Act, 1956 (1 of 1956), as it stood immediately before the commencement of the Companies (Amendment) Act, 1999 (21 of 1999), and remaining unpaid or unclaimed on the commencement of this Act;
(e)the amount lying in the Investor Education and Protection Fund under section 205C of the Companies Act, 1956 (1 of 1956);
(f)the interest or other income received out of investments made from the Fund;
(g)the amount received under sub-section (4) of section 38;
(h)the application money received by companies for allotment of any securities and due for refund;
(i)matured deposits with companies other than banking companies;
(j)matured debentures with companies;
(k)interest accrued on the amounts referred to in clauses (h) to (j);
(l)sale proceeds of fractional shares arising out of issuance of bonus shares, merger and amalgamation for seven or more years;
(m)redemption amount of preference shares remaining unpaid or unclaimed for seven or more years; and
(n)such other amount as may be prescribed:
Provided that no such amount referred to in clauses (h) to (j) shall form part of the Fund unless such amount has remained unclaimed and unpaid for a period of seven years from the date it became due for payment.