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 25A(1)] [Section 25A] [Entire Act] Union of India - Subsection Section 25A(1)(c) in The Companies (Incorporation) Rules, 2014 (c)appointment of any director in such company where DINs of all or any its director(s) have been deactivated.