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 6] [Entire Act]

Union of India - Section

Section 123 in Indian Companies Act, 1913

123. Company's register of mortgages.:-

(1)Every limited company shall keep register of mortgages and enter therein all mortgages and charges specifically affecting property of company, giving in each case a short description of the property mortgaged or charged, the amount Mike mortgage or charge and (except in the case of securities to bearer) the names of the mortgagees or persons entitled thereto.
(2)If any director, manager or other officer of the company knowingly and wilfully authorises or permits the omission of any entry required to be made in pursuance of this section, he shall be liable to a fine not exceeding five hundred rupees.