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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(xi) in The Companies (Amendment) Act, 2017

(xi)in clause (76), for sub-clause (viii), the following sub-clause shall be substituted, namely:—"(viii) any body corporate which is—(A) a holding, subsidiary or an associate company of such company;(B) a subsidiary of a holding company to which it is also a subsidiary;or(C) an investing company or the venturer of the company;";Explanation.- For the purpose of this clause, “the investing company or the venturer of a company” means a body corporate whose investment in the company would result in the company becoming an associate company of the body corporate.