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 63 in Companies (Winding Up) Rules, 2020

63. Admission or rejection of proof for purposes of voting.

- The chairman of the meeting shall have power to admit or reject a proof for the purposes of voting but his decision shall be subject to appeal to the Tribunal and if he is in doubt whether a proof shall be admitted or rejected he shall mark it as objected to and allow the creditor to vote subject to the vote being declared invalid in the event of the objection being sustained.