Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 306(3)] [Section 306] [Entire Act] Union of India - Subsection Section 306(3)(a) in The Companies Act, 2013 (a)it is in the interest of all parties that the company be wound up voluntarily, the company shall be wound up voluntarily; or