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 93] [Entire Act]

State of Tamilnadu - Subsection

Section 93(3) in Tamil Nadu State Housing Board Act, 1961

(3)The holder of any debenture in any form specified under sub-section (1) may obtain in exchange therefor a debenture in any other form sped lied in the manner provided in subsection (1) and upon such terms as the Board may determine.