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 588] [Entire Act]

Union of India - Section

Section 111 in The Companies Act, 1956

111. [ Power to refuse registration and appeal against refusal

(1)If a company refuses, whether in pursuance of any power of the company under its articles or otherwise, to register the transfer of, or the transmission by operation of law of the right to, any shares or interest of a member in, or debentures of, the company, it shall, within two months from the date on which the instrument of transfer, or the intimation of such transmission, as the case may be, was delivered to the company, send notice of the refusal to the transferee and the transferor or to the person giving intimation of such transmission, as the case may be, giving reasons for such refusal.
(2)The transferor or transferee, or the person who gave intimation of the transmission by operation of law, as the case may be, may appeal to the [Tribunal]] against any refusal of the company to register the transfer or transmission, or against any failure on its part within the period referred to in sub-section (1), either to register the transfer or transmission or to send notice of its refusal to register the same.
(3)An appeal under sub-section (2) shall be made within two months of the receipt of the notice of such refusal or, where no notice has been sent by the company, within four months from the date on which the instrument of transfer, or the intimation of transmission, as the case may be, was delivered to the company.
(4)If-
(a)the name of any person-
(i)is without sufficient cause, entered in the register of members of a company, or
(ii)after having been entered in the register, is without sufficient cause, omitted therefrom; or
(b)default is made, or unnecessary delay takes place, in entering in the register the fact of any person having become, or ceased to be, a member [including a refusal under sub-section (1), the person aggrieved, or any member of the company, or the company, may apply to the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .] for rectification of the register.
(5)The [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .], while dealing with an appeal preferred under sub-section (2) or an application made under sub-section (4) may, after hearing the parties, either dismiss the appeal or reject the application, or by order-
(a)direct that the transfer or transmission shall be registered by the company and the company shall comply with such order within ten days of the receipt of the order; or
(b)direct rectification of the register and also direct the company to pay damages, if any, sustained by any party aggrieved.
(6)The [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .], while acting under sub-section (5), may, at its discretion, make,-
(a)such interim orders, including any orders as to injunction or stay, as it may deem fit and just;
(b)such orders as to costs as it thinks fit; and
(c)incidental or consequential orders regarding payment of dividend or the allotment of bonus or rights shares.
(7)On any application under this section, the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .]-
(a)may decide any question relating to the title of any person who is a party to the application to have his name entered in, or omitted from, the register;
(b)generally, may decide any question which it is necessary or expedient to decide in connection with the application for rectification.
(8)The provisions of sub-sections (4) to (7) shall apply in relation to the rectification of the register of debenture holders as they apply in relation to the rectification of the register of members.
(9)If default is made in giving effect to the orders of the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .] under this section, the company and every officer of the company who is in default shall be punishable with fine which may extend to [ten thousand rupees] [ Substituted by Act 53 of 2000, Section 45, for " one thousand rupees" (w.e.f. 13.12.2000).], and with a further fine which may extend to [one thousand rupees] [ Substituted by Act 53 of 2000, Section 45, for " one thousand rupees" (w.e.f. 13.12.2000).] for every day after the first day after which the default continues.
(10)Every appeal or application to the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .] under sub-section (2) or sub-section (4) shall be made by a petition in writing and shall be accompanied by such fee as may be prescribed.
(11)In the case of a private company which is not a subsidiary of a public company, where the right to any shares or interest of a member in, or debentures of, the company is transmitted by a sale thereof held by a Court or other public authority, the provisions of sub-sections (4) to (7) shall apply as if the company were a public company:Provided that the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .] may, in lieu of an order under sub-section (5), pass an order directing the company to register the transmission of the right unless any member or members of the company specified in the order acquire the right aforesaid within such time as may be allowed for the purpose by the order, on payment to the purchaser of the price paid by him therefor or such other sum as the [Tribunal] [ Substituted by Act 11 of 2003, Section 15, for " Company Law Board" .] may determine to be a reasonable compensation for the right in all the circumstances of the case.
(12)If default is made in complying with any of the provisions of this section, the company and every officer of the company who is in default, shall be punishable with fine which may extend to [five hundred rupees] [ Substituted by Act 53 of 2000, Section 45, for " fifty rupees" (w.e.f. 13.12.2000).] for every day during which the default continues.
(13)Nothing in this section and section 108, 109 or 110 shall prejudice any power of a private company under its articles to enforce the restrictions contained therein against the right to transfer the shares of such company.]
(14)[ In this section "company" means a private company and includes a private company which had become a public company by virtue of section 43-A of this Act.] [ Inserted by Act 22 of 1996, Section 30 and Schedule (w.r.e.f. 20.9.1995).]