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 55] [Section 484] [Entire Act]

Union of India - Subsection

Section 484(1) in The Companies Act, 1956

(1)A company may be wound up voluntarily-
(a)when the period, if any, fixed for the duration of the company by the articles has expired, or the event, if any, has occurred, on the occurrence of which the articles provide that the company is to be dissolved, and the company in general meeting passes a resolution requiring the company to be wound up voluntarily;
(b)if the company passes a special resolution that the company be wound-up voluntarily.