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 34] [Entire Act]

Union of India - Subsection

Section 34(8) in The Black Money (Undisclosed Foreign Income And Assets) And Imposition Of Tax Act, 2015

(8)In this section,—
(a)"liquidator" in relation to a company which is being wound up, whether under the orders of a court or otherwise, shall include a receiver of the assets of the company;
(b)"workmen‘s dues" shall have the meaning assigned to it in section 325 of the Companies Act, 2013 (18 of 2013).