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 143 in Companies (Winding Up) Rules, 2020

143. Notes of deposition.

(1)The notes of the deposition of a person examined under section 299 shall be signed by such person and shall be lodged in the office of the Registry but the notes shall not be open to the inspection of any creditor contributory or other person except the Company Liquidator nor shall a copy thereof or extract therefrom be supplied to any person other than the Company Liquidator save upon orders of the Tribunal.
(2)The Tribunal may from time to time give such general or special directions as it shall think expedient as to the custody and inspection of such notes and the furnishing of copies thereof or extracts therefrom.