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 7] [Entire Act]

State of Odisha - Subsection

Section 7(2) in Orissa State Financial Corporation General Regulations, 1957

(2)An application for allotment of shares may not be entertained unless an amount equal to the full value of the shares applied for has been tendered with the application.