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 643(2)] [Section 643] [Entire Act] Union of India - Subsection Section 643(2)(vi) in The Companies Act, 1956 (vi)the holding and conducting of meetings to ascertain the wishes of creditors and contributories;