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 9] [Entire Act]

Union of India - Section

Section 77B in The Companies Act, 1956

77B. Prohibition for buy-back in certain circumstances .-

(1)No company shall directly or indirectly purchase its own shares or other specified securities-
(a)through any subsidiary company including its own subsidiary companies; or
(b)through any investment company or group of investment companies; or
(c)if a default, by the company, in repayment of deposit or interest payable thereon, redemption of debentures or preference shares or payment of dividend to any shareholder or repayment of any term loan or interest payable thereon to any financial institution or bank, is subsisting.
(2)No company shall directly or indirectly purchase its own shares or other specified securities in case such company has not complied with the provisions of sections 159, 207 and 211.]Issue of shares at premiums and discount