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 133 in Companies (Winding Up) Rules, 2020

133. Application for leave to make call.

(1)The Company Liquidator shall not make any call without obtaining the leave of the Tribunal for the purpose.
(2)Within seven days of the settlement of the list of contributors the Company Liquidator may apply to the Tribunal for leave to make a call on the contributors and the application shall state the proposed amount of such call and shall be in Form WIN 52which shall be supported by the affidavit of the Company Liquidator which shall be in Form WIN 53.