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 13] [Entire Act]

Union of India - Section

Section 594 in The Companies Act, 1956

594. Accounts of foreign company .-(1) Every foreign company shall, in every calendar year,-

(a)make out a balance sheet and profit and loss account in such form, containing such particulars and including or having annexed or attached thereto such documents (including, in particular documents relating to every subsidiary of the foreign company) as under the provisions of this Act it would, if it had been a company within the meaning of this Act, have been required to make out and lay before the company in general meeting; and(b)deliver [a copy] of those documents to the Registrar:Provided that the Central Government may, by notification in the Official Gazette, direct that, in the case of any foreign company or class of foreign company the requirements of clause (a) shall not apply, or shall apply, subject to such exceptions and modifications as may be specified in the notification.
(2)If any such document as is mentioned in sub-section (1) is not in the English language, there shall be annexed to it a certified translation thereof.
(3)Every foreign company shall send to the Registrar with the documents required to be delivered to him under sub-section (1), [a copy] [The words are " three copies" Substituted by G.S.R. 70(E), dated 3.2.2009 (w.e.f. 3.2.2009).] of a list in the prescribed form of all places of business established by the company in India as at the date with reference to which the balance sheet referred to in sub-section (1) is made out.