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] [Section 299] [Entire Act]

Union of India - Subsection

Section 299(4) in The Companies Act, 2013

(4)The Tribunal may direct the liquidator to file before it a report in respect of debt or property of the company in possession of other persons.