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 13] [Entire Act]

Union of India - Section

Section 55 in Indian Companies Act, 1913

55. Reduction of Share Capital.

(1)No company limited by shares shall have power to buy its own shares unless the consequent reduction of capital is effected and sanctioned manner hereinafter provided.
(2)Subject to confirmation by the Court, a company limited by shares, if so authorised by its articles, may by special resolution reduce its share capital in any way, and in particular (without prejudice to the generality of the foregoing power) may:-
(a)extinguish or reduce the liability on any of its shares in respect of share capital not paid up; or
(b)either with or without extinguishing or reducing liability on any of its shares, cancel any paid-up share capital which is lost or unrepresented by available assets ; or '
(c)either with or without extinguishing or reducing liability on any of its shares, pay off any paid-up share capital which is in excess of the wants of the company, and may, 11 and so far as is necessary, alter its memorandum by reducing the amount of its share capital and of its shares accordingly.
(3)A special resolution under this section is in this Act Called a resolution for reducing share capital.