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] [Entire Act]

Union of India - Section

Section 35 in The Companies (Incorporation) Rules, 2014

35. Service of documents.

(1)A document may be served on a company or an officer thereof through electronic transmission.
(2)For the purposes of sub-rule (1), the term, "electronic transmission" means a communication-
(a)delivered by -
(i)facsimile telecommunication or electronic mail when directed to the facsimile number or electronic mail address, respectively, which the company or the officer has provided from time to time for sending communications to the company or the officer respectively;
(ii)posting of an electronic message board or network that the company or the officer has designated for such communications, and which transmission shall be validly delivered upon the posting; or
(iii)other means of electronic communication, in respect of which the company or the officer has put in place reasonable systems to verify that the sender is the person purporting to send the transmission; and
(b)that creates a record that is capable of retention, retrieval and review, and which may thereafter be rendered into clearly legible tangible form.
(3)A document may be served on the Registrar or any member through electronic transmission.
(4)For the purposes of sub-rule (3), the term, "electronic transmission" means a communication -
(a)delivered by -
(i)facsimile telecommunication or electronic mail when directed to the facsimile number or electronic mail address, respectively, which the Registrar or the member has provided from time to time for sending communications to the Registrar or the member respectively;
(ii)posting of an electronic message board or network that the Registrar or the member has designated for those communications, and which transmission shall be validly delivered upon the posting; or
(iii)other means of electronic communication, in respect of which the Registrar or the member has put in place reasonable systems to verify that the sender is the person purporting to send the transmission, and
(b)that creates a record that is capable of retention, retrieval and review, and which may thereafter be rendered into clearly legible tangible form.
(5)For the purposes of sub-section (1) and (2) of section 20, "courier" means a document sent through a courier which provides proof of delivery.
(6)In case of delivery by post, such service shall be deemed to have been effected-
(i)in the case of a notice of a meeting, at the expiration of forty eight hours after the letter containing the same is posted; and
(ii)in any other case, at the time at which the letter would be delivered in the ordinary course of post.