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 12] [Section 146] [Entire Act]

Union of India - Subsection

Section 146(2) in The Companies Act, 1956

(2)Notice of the situation of the registered office, and of every change therein, shall be given within [thirty] [ Substituted by Act 31 of 1965, Section 62 and Schedule for " twenty-eight" (w.e.f. 15.10.1965).] days after the date of the incorporation of the company or after the date of the change, as the case may be, to the Registrar who shall record the same:Provided that except on the authority of a special resolution passed by the company, the registered office of the company shall not be removed-
(a)in the case of an existing company, outside the local limits of any city, town or village where such office is situated at the commencement of this Act, or where it may be situated later by virtue of a special resolution passed by the company; and
(b)in the case of any other company, outside the local limits of any city, town or village where such office is first situated, or where it may be situated later by virtue of a special resolution passed by the company.