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 67] [Entire Act]

Union of India - Subsection

Section 67(a) in The Companies (Amendment) Act, 2017

(a)in sub-section (1),—
(i)in the first proviso, the words "with the approval of the Central Government," shall be omitted;
(ii)in the second proviso, after the words "general meeting,", the words "by a special resolution," shall be inserted;
(iii)after the second proviso, the following proviso shall be inserted, namely:—"Provided also that, where the company has defaulted in payment of dues to any bank or public financial institution or non-convertible debenture holders or any other secured creditor, the prior approval of the bank or public financial institution concerned or the non-convertible debenture holders or other secured creditor, as the case may be, shall be obtained by the company before obtaining the approval in the general meeting.";