Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 66(2)] [Section 66] [Entire Act] Union of India - Subsection Section 66(2)(b) in THE UTTAR PRADESH REORGANISATION ACT, 2000 (b)requiring the reconstitution of the Board of Directors of the Company so as to give adequate representation to all the successor States.