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 60] [Entire Act]

Union of India - Subsection

Section 60(3) in The Companies (Second Amendment) Act, 2002

(3)Where the petition is presented on the ground of default in delivering the statutory report to the Registrar, or in holding the statutory meeting, the Tribunal may-(a) instead of making a winding up order, direct that the statutory report shall be delivered or that a meeting shall be held; and
(b)order the costs to be paid by any persons who, in the opinion of the Tribunal, are responsible for the default.