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] [Entire Act]

Union of India - Section

Section 60 in The Companies (Amendment) Act, 2017

60. Amendment of section 184.

In section 184 of the principal Act,—
(i)in sub-section (4), the words "shall not be less than fifty thousand rupees but which" shall be omitted;
(ii)in sub-section (5), for clause (b), the following clause shall be substituted, namely:—"(b) shall apply to any contract or arrangement entered into or to be entered into between two companies or between one or more companies and one or more bodies corporate where any of the directors of the one company or body corporate or two or more of them together holds or hold not more than two percent. of the paid-up share capital in the other company or the body corporate.".