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 448(1)] [Section 448] [Entire Act] Union of India - Subsection Section 448(1)(c) in The Companies Act, 1956 (c)may be a whole-time or a part-time officer appointed by the Central Government: