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 610C in The Companies (Amendment) Act, 2006

610C. Power to modify Act in relation to electronic records (including the manner and form in which electronic records shall be filed).-(1) The Central Government may, by notification in the Official Gazette, direct that any of the provisions of this Act, so far as it is required for the purpose of electronic record specified under section 610B in the electronic form,(a) shall not apply, in relation to the matters specified under clauses (a) to (f) of sub- section (1) of section 610B, as may be specified in the notification; or

(b)shall apply, in relation to the matters specified under clauses (a) to (f) of sub- section (1) of section 610B only with such consequential exceptions, modifications or adoptions as may be specified in the notification: Provided that no such notification which relates to imposition of fines or other pecuniary penalties or demand or payment of fees or contravention of any of the provisions of this Act or offence shall be issued under this sub- section.
(2)A copy of every notification proposed to be issued under sub- section (1), shall be laid in draft before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in disapproving the issue of the notification or both Houses agree in making any modification in the notification, the notification shall not be issued or, as the case may be, shall be issued only in such modified form as may be agreed upon by both the Houses.