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 1640] [Entire Act]

Union of India - Section

Section 393 in The Companies Act, 1956

393. Information as to compromises or arrangements with creditors and members .-

(1)Where a meeting of creditors or any class of creditors, or of members or any class of members, is called under section 391,-
(a)with every notice calling the meeting which is sent to a creditor or member, there shall be sent also a statement setting forth the terms of the compromise or arrangement and explaining its effect, and in particular, stating any material interests of the Directors, Managing Director, [* * *] or manager of the company, whether in their capacity as such or as members or creditors of the company or otherwise, and the effect on those interests, of the compromise or arrangement, if, and in so far as, it is different from the effect on the like interests of other persons; and
(b)in every notice calling the meeting which is given by the advertisement, there shall be included either such a statement as aforesaid or a notification of the place at which and the manner in which creditors or members entitled to attend the meeting may obtain copies of such a statement as aforesaid.
(2)Where the compromise or arrangement affects the rights of debenture holders of the company, the said statement shall give the like information and explanation as respects the trustees of any deed for securing the issue of the debentures as it is required to give as respects the company's Directors.
(3)Where a notice given by advertisement includes a notification that copies of a statement setting forth the terms of the compromise or arrangement proposed and explaining its effect can be obtained by creditors or members entitled to attend the meeting, every creditor or member so entitled shall, on making an application in the manner indicated by the notice, be furnished by the company, free of charge, with a copy of the statement.
(4)Where default is made in complying with any of the requirements of this section, the company, and every officer of the company who is in default, shall be punishable with fine which may extend to [fifty thousand rupees] [ Substituted by Act 53 of 2000, Section 175, for " five thousand rupees" (w.e.f. 13.12.2000).]; and for the purpose of this sub-section any Liquidator of the company and any trustee of a deed for securing the issue of debentures of the company shall be deemed to be an officer of the company:Provided that a person shall not be punishable under this sub-section if he shows that the default was due to the refusal of any other person, being a Director, Managing Director, [* * *] [[ The words " managing agent, secretaries and treasurers" omitted by Act 53 of 2000.] Section 85 (w.e.f. 13.12.2000).]] manager or trustee for debenture holders, to supply the necessary particulars as to his material interests.
(5)Every Director, Managing Director, [* * *] [[ The words " managing agent, secretaries and treasurers" omitted by Act 53 of 2000.]Section 85 (w.e.f. 13.12.2000).]] or manager of the company, and every trustee for debenture holders of the company, shall give notice to the company of such matter relating to himself as may be necessary for the purposes of this section; and if he fails to do so, he shall be punishable with fine which may extend to [five thousand rupees] [ Substituted by Act 53 of 2000, Section 175, for " five hundred rupees" (w.e.f. 13.12.2000).].