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 2] [Section 515] [Entire Act]

Union of India - Subsection

Section 515(1) in The Companies Act, 1956

(1)If from any cause whatever, there is no Liquidator acting, the Tribunal may appoint the Official Liquidator or any other person as a Liquidator.