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 162 in Companies (Winding Up) Rules, 2020

162. Vesting of disclaimed property.

(1)Where the disclaimed property is a leasehold interest and an application is made under sub-section (6) of section 333 for an order vesting the property in any person and it appears that there is an under- lessee or mortgagee or holder of a charge by way of demise in respect of such property claiming under the company the Tribunal may direct that notice shall be given to such under-lessee mortgagee or holder of charge that if he does not elect to accept and apply for a vesting order upon the terms required by the above mentioned sub-section and such other terms as the Tribunal may think just within a time to be fixed by the Tribunal and stated in the notice he will be excluded from all interest in and security upon the property and the Tribunal may adjourn the application for such notice to be given and for such under-lessee mortgagee or holder of charge to be added as a party to and served with a copy of the application and to make if he deem fit such election and application as is mentioned in the notice and if at the expiration of the time so fixed by the Tribunal such under-lessee mortgagee or holder of charge fails to make such election and application the Tribunal may make an order vesting the property in the applicant or other person who in the opinion of the Tribunal may be entitled thereto and excluding such under-lessee mortgagee or holder of charge from all interest in or security upon the property.
(2)An order requiring parties interested in a disclaimed lease to apply for a vesting order or to be excluded from all interest in the lease shall be in Form WIN 87 and an order vesting lease and excluding persons who have not elected to apply shall be in Form WIN 88.Compromise Or Abandonment of Claims