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 11] [Entire Act]

Union of India - Section

Section 107 in Indian Companies Act, 1913

107. Power of company to pay interest out of capital in certain cases:-

Where any shares of a company are issued for the purpose of raising money to defray the expenses of the construction of any works or buildings out of or the provision of any plant which cannot be made profitable for a lengthened period, the company may pay interest on so much of that share capital as is for the time being paid up for the period and subject to the conditions and restrictions in this section mentioned, and may charge the same to capital as part of the cost of construction of the work or building, or the provision of plant:Provided that—
(1)no such payment shall be made unless the same is authorised by the articles or by special resolution;
(2)no such payment, whether authorised by the articles or by special resolution, shall be made without the previous sanction of the Local Government, which sanction shall be conclusive evidence, for the purposes of this section, that the shares of the company, in respect of which such sanction is given, have been issued for a purpose specified in this section;
(3)before sanctioning any such payment, the Local Government may, at the expense of the company, appoint a person to inquire and report to such Local Government as to the circumstances of the case, and may, before making the appointment, require the company to give security for the payment of the costs of the inquiry;
(4)the payment shall be made only for such period as may be determined by the Local Government; and such period shall in no case extend beyond the close of the half-year next after the half-year during which the works or buildings have been actually completed or the plant provided;
(5)the rate of interest shall in no case exceed' four per cent, per annum or such lower rate as the Governor General in Council may, by notification in the Gazette of India, prescribe;
(6)the payment of the interest shall not operate as a reduction of the amount paid up on the shares in respect of which it is paid;
(7)the accounts of the company shall show the share capital on which, and the rate at which, interest has been paid out of capital during the period to which the accounts relate;
(8)nothing in this section shall affect any company to which the Indian Railway Companies Act, 1895,or the Indian Tramways Act, 1902, applies.Certificates of Shares, etc.