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 677] [Entire Act]

Union of India - Section

Section 560 in The Companies Act, 1956

560. Power of Registrar to strike defunct company off register .-

(1)Where the Registrar has reasonable cause to believe that a company is not carrying on business or in operation, he shall send to the company by post a letter inquiring whether the company is carrying on business or in operation.
(2)If the Registrar does not within one month of sending the letter receive any answer thereto, he shall, within fourteen days after the expiry of the month, send to the company by post a registered letter referring to the first letter, and stating that no answer thereto has been received and that, if an answer is not received to the second letter within one month from the date thereof, a notice will be published in the Official Gazette with a view to striking the name of the company off the register.
(3)If the Registrar either receives an answer from the company to the effect that it is not carrying on business or in operation, or does not within one month after sending the second letter receive any answer, he may publish in the Official Gazette, and send to the company by registered post, a notice that, at the expiration of three months from the date of that notice, the name of the company mentioned therein will, unless cause is shown to the contrary, be struck off the register and the company will be dissolved.
(4)If, in any case where a company is being wound-up, the Registrar has reasonable cause to believe either that no Liquidator is acting, or that the affairs of the company have been completely wound-up, and any returns required to be made by the Liquidator have not been made for a period of six consecutive months, the Registrar shall publish in the Official Gazette and send to the company or the Liquidator, if any, a like notice as is provided in sub-section (3).
(5)At the expiry of the time mentioned in the notice referred to in sub-section (3) or (4), the Registrar may, unless cause to the contrary is previously shown by the company, strike its name off the register, and shall publish notice thereof in the Official Gazette; and on the publication in the Official Gazette of this notice, the company shall stand dissolved:Provided that-
(a)the liability, if any, of every Director, [* * *] manager or other officer who was exercising any power of management, and of every member of the company, shall continue and may be enforced as if the company had not been dissolved; and
(b)nothing in this sub-section shall affect the power of the [Tribunal] [ Substituted by Act 11 of 2003, Section 114, for " Court" .] to wind-up a company the name of which has been struck off the register.
(6)If a company, or any member or creditor thereof, feels aggrieved by the company having been struck off the register, the [Tribunal] [ Substituted by Act 11 of 2003, Section 114, for " Court" .], on an application made by the company, member or creditor before the expiry of twenty years from the publication in the Official Gazette of the notice aforesaid, may, if satisfied that the company was, at the time of the striking off, carrying on business or in operation or otherwise that it is just that the company be restored to the register, order the name of the company to be restored to the register; and the [Tribunal] [ Substituted by Act 11 of 2003, Section 114, for " Court" .] may, by the order, give such directions and make such provisions as seem just for placing the company and all other persons in the same position as nearly as may be as if the name of the company had not been struck off.
(7)Upon a certified copy of the order under sub-section (6) being delivered to the Registrar for registration, the company shall be deemed to have continued in existence as if its name had not been struck off.
(8)A letter or notice to be sent under this section to a company may be addressed to the company at its registered office, or if no office has been registered, to the care of some Director, [* * *] [The words " managing agent, secretaries and treasures " omitted by Act 53 of 2000, Section 212 (w.e.f. 13.12.2000. ] manager or other officer of the company, or if there is no Director, [* * *] [[ The words " managing agent, secretaries and treasurers" omitted by Act 53 of 2000.Section 212 (w.e.f. 13.12.2000).]] manager or officer of the company whose name and address are known to the Registrar, may be sent to each of the persons who subscribed the memorandum, addressed to him at the address mentioned in the memorandum.
(9)A notice to be sent under this section to a Liquidator may be addressed to the Liquidator at his last known place of business.