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 7] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(1) in Indian Companies Act, 1913

(1)the memorandum shall state:-
(i)the name of the company with “Limited” as the last word in its name;
(ii)the province in which the registered office of the company is to be situate;
(iii)the objects of the company;
(iv)that the liability of the members is limited;
(v)the amount of share capital with which the company proposes to be registered, and the division thereof into shares of a fixed amount: