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 110] [Section 543] [Entire Act]

Union of India - Subsection

Section 543(1) in The Companies Act, 1956

(1)If in the course of winding up of a company, it appears that any person who has taken part in the promotion or formation of the company, or any past or present Director, manager, Liquidator or officer of the company-
(a)has misapplied, or retained, or become liable or accountable for, any money or property of the company; or
(b)has been guilty of any misfeasance or breach of trust in relation to the company, the Tribunal may, on the application of the Official Liquidator, or the Liquidator, or of any creditor or contributory, made within the time specified in that behalf in sub-section (2), examine into the conduct of the person, Director, manager, Liquidator or officer aforesaid, and compel him to repay or restore the money or property or any part thereof respectively, with interest at such rate as the Tribunal thinks just, or to contribute such sum to the assets of the company by way of compensation in respect of the misapplication, retainer, misfeasance or breach of trust, as the Tribunal thinks just.