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 137] [Entire Act]

Union of India - Section

Section 69 in The Companies Act, 1956

69. Prohibition of allotment unless minimum subscription received .-

(1)No allotment shall be made of any share capital of a company offered to the public for subscription, unless the amount stated in the prospectus as the minimum amount which, in the opinion of the Board of Directors, must be raised by the issue of share capital in order to provide for the matters specified in clause 5 of Schedule II has been subscribed, and the sum payable on application for the amount so stated has been paid to and received by the company, whether in cash or by a cheque or other instrument which has been paid.
(2)The amount so stated in the prospectus shall be reckoned exclusively of any amount payable otherwise than in money, and is in this Act referred to as "the minimum subscription".
(3)The amount payable on application on each share shall not be less than five per cent of the nominal amount of the share.
(4)[ All moneys received from applicants for shares shall be deposited and kept deposited in a Scheduled Bank-
(a)until the certificate to commence business is obtained under section 149, or
(b)where such certificate has already been obtained, until the entire amount payable on applications for shares in respect of the minimum subscription has been received by the company, and where such amount has not been received by the company within the time on the expiry of which the moneys received from the applicants for shares are required to be repaid without interest under sub-section (5), all moneys received from applicants for shares shall be returned in accordance with the provisions of that sub-section.
In the event of any contravention of the provisions of this sub-section, every promoter, Director or other person who is knowingly responsible for such contravention shall be punishable with fine which may extend to [fifty thousand rupees]].
(5)If the conditions aforesaid have not been complied with on the expiry of one hundred and twenty days after the first issue of the prospectus, all moneys received from applicants for shares shall be forthwith repaid to them without interest; and if any such money is not so repaid within one hundred and thirty days after the issue of the prospectus, the Directors of the company shall be jointly and severally liable to repay that money with interest at the rate of six per cent. per annum from the expiry of the one hundred and thirtieth day:Provided that a Director shall not be so liable if he proves that the default in the repayment of the money was not due to any misconduct or negligence on his part.
(6)Any condition purporting to require or bind any applicant for shares to waive compliance with any requirement of this section shall be void.
(7)This section, except sub-section (3) thereof, shall not apply in relation to any allotment of shares subsequent to the first allotment of shares offered to the public for subscription.