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 57] [Entire Act]

State of Odisha - Subsection

Section 57(b) in The Orissa State Financial Corporation General Regulations, 2003

(b)The shareholders shall have right to withdraw the intimation before a notice for holding general meeting for this purpose is issued;