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 48] [Entire Act]

Union of India - Section

Section 583 in The Companies Act, 1956

583. Winding up of unregistered companies .-(1) Subject to the provisions of this Part, any unregistered company may be wound-up under this Act, and all the provisions of this Act with respect to winding up shall apply to an unregistered company, with the exceptions and additions mentioned in [sub-sections (3)] to (5).

[* * *] [ Sub-Section (2) omitted by Act 11 of 2003, Section 115.]
(3)No unregistered company shall be wound-up under this Act voluntarily [by the Tribunal] [ Substituted by Act 11 of 2003, Section 115, for " or subject to the supervision of the Court" .].
(4)The circumstances in which an unregistered company may be wound-up are as follows:-
(a)if the company is dissolved, or has ceased to carry on business, or is carrying on business only for the purpose of winding up its affairs;
(b)if the company is unable to pay its debts;
(c)if the [Tribunal] [ Substituted by Act 11 of 2003, Section 115, for " Court" .] is of opinion that it is just and equitable that the company should be wound-up.
(5)An unregistered company shall, for the purposes of this Act, be deemed to be unable to pay its debts-
(a)if a creditor, by assignment or otherwise, to whom the company is indebted in a sum exceeding five hundred rupees then due, has served on the company, by leaving at its principal place of business, or by delivering to the secretary, or some Director, [* * *] [ The words " managing agent, secretaries and treasurers," omitted by Act 53 of 2000, Section 214 (w.e.f. 13.12.2000).] manager or principal officer of the company, or by otherwise serving in such manner as the [Tribunal] [ Substituted by Act 11 of 2003, Section 115, for " Court" .] may approve or direct, a demand under his hand requiring the company to pay the sum so due, and the company has, for three weeks after the service of the demand, neglected to pay the sum or to secure or compound for it to the satisfaction of the creditor;
(b)if any suit or other legal proceeding has been instituted against any member for any debt or demand due, or claimed to be due, from the company, or from him in his character of member, and notice in writing of the institution of the suit or other legal proceeding having been served on the company by leaving the same at its principal place of business or by delivering it to the secretary, or some Director, [* * *] [ The words " managing agent, secretaries and treasurers," omitted by Act 53 of 2000, Section 214 (w.e.f. 13.12.2000).] manager or principal officer of the company or by otherwise serving the same in such manner as the Tribunal may approve or direct, the company has not, within ten days after service of the notice,-
(i)paid, secured or compounded for the debt or demand; or
(ii)procured the suit or other legal proceeding to be stayed; or
(iii)indemnified the defendant to his satisfaction against the suit or other legal proceeding, and against all costs, damages and expenses to be incurred by him by reason of the same;
(c)if execution or other process issued on a decree or [order of any Court or Tribunal] [ Substituted by Act 11 of 2003, Section 115, for " order of any Court" .] in favour of a creditor against the company, or any member thereof as such, or any person authorised to be sued as nominal defendant on behalf of the company, is returned unsatisfied in whole or in part;
(d)if it is otherwise proved to the [satisfaction of the Tribunal] [ Substituted by Act 11 of 2003, Section 115, for " satisfaction of the Court" .] that the company is unable to pay its debts.