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 1] [Entire Act]

Union of India - Section

Section 19 in The Companies (Amendment) Act, 2000

19. Insertion of new sections 58AA and 58AAA.- After section 58A of the principal Act, the following sections shall be inserted, namely:-' 58AA. Small depositors.- (1) Every company, which accepts deposits from small depositors, shall intimate to the Company Law Board any default made by it in repayment of any such deposits or part thereof or any interest thereupon.(2) The intimation under sub- section (1) shall-(a) be given within sixty days from the date of default;

(b)include particulars in respect of the names and addresses of each small depositor, the principal sum of deposits due to them and interest accrued thereupon. Explanation.- For the removal of doubts, it is hereby declared that the intimation under this section shall be given on monthly basis.
(3)Where a company has made a default in repayment of any deposit or part thereof or any interest thereupon to a small depositor, the Company Law Board, on receipt of intimation under sub- section (1) shall,-(a) exercise, on its own motion, powers conferred upon it by sub- section (9) of section 58A;
(b)pass an appropriate order within a period of thirty days from the date of receipt of intimation under sub- section (1): Provided that the Board may pass order after expiry of the period of thirty days, after giving the small depositors an opportunity of being heard: Provided further that it shall not be necessary for a small depositor to be present at the hearing of the proceeding under this sub- section.
(4)No company shall, at any time, accept further deposits from small depositors, unless each small depositor, whose deposit has matured, had been paid the amount of the deposit and the interest accrued thereupon: Provided that nothing contained in this sub- section shall apply to-(a) any deposit which has been renewed by the small depositor voluntarily; or
(b)any deposit, whose repayment has become impracticable due to the death of the small depositor or whose repayment has been stayed by a competent court or authority.
(5)Every company, which has on any occasion made a default in the repayment of a deposit or part thereof or any interest thereupon to a small depositor, shall state, in every future advertisement and application form inviting deposits from the public, the total number of small depositors and amount due to them in respect of which such default has been made.
(6)Where any interest accrued on deposits of the small depositors has been waived, the fact of such waiver shall be mentioned by the company in every advertisement and application form inviting deposits issued after such waiver.
(7)Where a company had accepted deposits from small depositors and subsequent to such acceptance of deposits, obtains funds by taking a loan for the purposes of its working capital from any bank, it shall first utilise the funds so obtained for the epayment of any deposit or any part thereof or any interest thereupon to the small depositor before applying such funds for any other purpose.
(8)Every application form, issued by a company to a small depositor for accepting deposits from him, shall contain a statement to the effect that the applicant had been apprised of-(a) every past default by the company in the repayment of deposit or interest thereon, if any, such default has occurred; and
(b)the waiver of interest under sub- section (6), if any, and reasons therefor.
(9)Whoever knowingly fails to comply with the provisions of this section or comply with any order of the Company Law Board shall be punishable with imprisonment which may extend to three years and shall also be liable to fine for not less than five hun red rupees for every day during which such non- compliance continues.
(10)If a company or any other person contravenes any provision of this section, every person, who at the time the contravention was committed, was a director of the company, as well as the company, proceeded against and punished accordingly. shall be deemed to be guilty of the offence and shall b liable to be
(11)The provisions of section 58A shall, as far as may be, apply to the deposits made by a small depositor under this section. Explanation.- For the purposes of this section," a small depositor" means a depositor who has deposited in a financial year a sum not exceeding twenty thousand rupees in a company and includes his successors, nominees and legal representatives.