(1)Where a company is formed and registered under this Act for a future project or to hold an asset or intellectual property and has no significant accounting transaction, such a company or an inactive company may make an application to the Registrar in such manner as may be prescribed for obtaining the status of a dormant company.Explanation.—For the purposes of this section,—(i)“inactive company” means a company which has not been carrying on any business or operation, or has not made any significant accounting transaction during the last two financial years, or has not filed financial statements and annual returns during the last two financial years;(ii)“significant accounting transaction” means any transaction other than—(a)payment of fees by a company to the Registrar;(b)payments made by it to fulfil the requirements of this Act or any other law;(c)allotment of shares to fulfil the requirements of this Act; and(d)payments for maintenance of its office and records.