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 8(1)] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(1)(a) in The Companies (Share Capital and Debentures) Rules, 2014

(a)a permanent employee of the company who has been working in India or outside India, [***] [Omitted 'for at least last one year' by Notification No. G.S.R. 434(E), dated 7.5.2018 (w.e.f. 31.3.2014).]; or