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 226] [Entire Act]

Union of India - Section

Section 241 in The Companies Act, 1956

241. Inspectors' report .-

(1)The inspectors may, and if so directed by the Central Government, shall make interim reports to that Government, and on the conclusion of the investigation, shall make a final report to the Central Government.Any such report shall be written or printed, as the Central Government may direct.
(2)The Central Government-
(a)shall forward a copy of any report [(other than an interim report)] made by the inspectors to the company at its registered office, and also to any body corporate [* * *] [ The words " ,managing agent, secretaries and treasurers or associate" omitted by Act 53 of 2000, Section 119 (w.e.f. 13.12.2000).] dealt with in the report by virtue of section 239;
(b)may, if it thinks fit, furnish a copy thereof, on request and on payment of the prescribed fee to any person-
(i)[ who is a member of the company or other body corporate dealt with in the report by virtue of section 239; or] [ Substituted by Act 53 of 2000, Section 119, for sub-Clause (i) (w.e.f. 13.12.2000).]
[* * *] [ Sub-Clause (ii) omitted by Act 53 of 2000, Section 119 (w.e.f. 13.12.2000).]
(iii)whose interests as a creditor of the company, other body corporate, [* * *] [The words " ,managing agent, secretaries and treasurers or associate" omitted by Act 53 of 2000, Section 119 (w.e.f. 13.12.2000). ] aforesaid appear to the Central Government to be affected;
(c)shall, where the inspectors are appointed [in pursuance of the provisions of sub-section (2)] [ Substituted by Act 31 of 1988, Section 39, for " under clause (a) or (b)" (w.e.f. 31.5.1991).] of section 235, furnish, at the request of the applicants for the investigation, a copy of the report to them;
(d)shall, where the inspectors are appointed under section 237 in pursuance of an order of the Court, furnish a copy of the report to the Court; [*] [ The words " and" omitted by Act 31 of 1988, Section 39 (w.e.f. 31.5.1991).]
(dd)[ shall, where the inspectors are appointed in pursuance of the provisions of sub-section (2) of section 235, furnish a copy of the report to the [Tribunal] [ Inserted by Act 31 of 1988, Section 39 (w.e.f. 31.5.1991).]; and]
(e)may also cause the report to be published.