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 91 in Companies (Winding Up) Rules, 2020

91. Half-yearly accounts to be filed.

- For the purposes of sub-section (2) of section 294 unless otherwise ordered by the Tribunal the Company Liquidator shall file his accounts to Tribunal twice a year and such accounts shall be made up to the 31st of March and 30th of September every year the account for the period ending 31st March being filed not later than the 30th of June following and account for the period ending 30th September not later than the 31st of December following:Provided that the final accounts of the Company Liquidator shall be filed as soon as the affairs of the company have been fully wound up irrespective of the period specified above:Provided further that the Tribunal may permit the Company Liquidator to straight away forward completed accounts of the company in liquidation in respect of relevant period to the auditor for the purpose of audit in Form WIN 42 requesting that the accounts may be audited and the certificate of audit shall be submitted to the Tribunal not later than one month from the date of receipt of the copy of the accounts as required under subsection (3) of section 294:Provided also that the accounts need not be got audited where the transaction during the period is for ten thousand rupees or less.