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 4] [Entire Act]

Union of India - Section

Section 354 in The Companies Act, 2013

354. Meetings to ascertain wishes of creditors or contributories.—

(1)In all matters relating to the winding up of a company, the Tribunal may—
(a)have regard to the wishes of creditors or contributories of the company, as proved to it by any sufficient evidence;
(b)if it thinks fit for the purpose of ascertaining those wishes, direct meetings of the creditors or contributories to be called, held and conducted in such manner as the Tribunal may direct; and
(c)appoint a person to act as chairman of any such meeting and to report the result thereof to the Tribunal.
(2)While ascertaining the wishes of creditors under sub-section (1), regard shall be had to the value of each debt of the creditor.
(3)While ascertaining the wishes of contributories under sub-section (1), regard shall be had to the number of votes which may be cast by each contributory.