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 320] [Entire Act]

Union of India - Subsection

Section 320(3) in The Companies Act, 1956

(3)If-
(a)any such Director fails to take reasonable steps as aforesaid; or
(b)any person who has been properly required by any such Director to include the said particulars in, or send them with, any such notice as aforesaid fails so to do, he shall be punishable with fine which may extend to [two thousand five hundred rupees].