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 216] [Entire Act] Union of India - Subsection Section 216(c) in The Companies (Amendment) Act, 2000 (c)the manner in which the Indian Depository Receipts shall be dealt in a depository mode and by custodian and underwriters;