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 1] [Section 557(1)] [Section 557] [Entire Act]

Union of India - Subsection

Section 557(1)(a) in The Companies Act, 1956

(a)have regard to the wishes of creditors or contributories of the company, as proved to it by any sufficient evidence;