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 2255] [Entire Act]

Union of India - Section

Section 433 in The Companies Act, 1956

433. [ Circumstances in which company may be wound up by Tribunal

A company may be wound up by the Tribunal,-
(a)if the company has, by special resolution, resolved that the company be wound up by the Tribunal;
(b)if default is made in delivering the statutory report to the Registrar or in holding the statutory meeting;
(c)if the company does not commence its business within a year from its incorporation, or suspends its business for a whole year;
(d)if the number of members is reduced, in the case of a public company, below seven, and in the case of a private company, below two;
(e)if the company is unable to pay its debts;
(f)if the Tribunal is of the opinion that it is just and equitable that the company should be wound up;
(g)if the company has made a default in filing with the Registrar its balance sheet and profit and loss account or annual return for any five consecutive financial years;
(h)if the company has acted against the interests of the sovereignty and integrity of India, the security of the State, friendly relations with foreign States, public order, decency or morality;
(i)if the Tribunal is of the opinion that the company should be wound up under the circumstances specified in section 424-G:
Provided that the Tribunal shall make an order for winding up of a company under clause (h) on application made by the Central Government or a State Government.]