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 85 in Companies (Winding Up) Rules, 2020

85. Where the company has no available assets.

(1)Where a company against which a winding up order has been made has no available assets the Company Liquidator may with the leave of the Tribunal incur any necessary expenses in connection with the winding up out of any permanent advance or other fund provided by the Central Government and the expenses so incurred shall be recouped out of the assets of the company in priority to the debts of the company:Provided that where any money has been advanced to the Company Liquidator by the petitioner or other creditor or contributory for meeting any preliminary expenses in connection with the winding up the Company Liquidator may incur any necessary expenses out of such amount and the money so advanced shall be paid out of the assets of the company in priority to the debts of the company:Provided further that if the Official Liquidator maintains any Common Pool Fund or Establishment Fund under order of the court prior to the date of the commencement of these rules he shall continue to use such fund for the purpose for which the fund was originally created.
(2)The Official Liquidator shall reimburse the amount availed out of the said Common Pool Fund or Establishment Fund for the purpose of meeting the expenditure of the company in liquidation which does not have sufficient funds to its credit from the amounts of the company in liquidation on priority basis as and when any amount comes to its credit.Investment of Surplus Funds