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 0] [Entire Act]

Union of India - Section

Section 424J in The Companies (Second Amendment) Act, 2002

424J. Power of Tribunal to call for periodic information.- On receipt of reference under section 424A, the Tribunal may call for any periodic information from the company as to the steps taken by the company to make its net worth exceed the accumulated lo ses or to make repayment of its debts referred to in that section, as the case may be, and the company shall furnish such information.