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 117B(3)] [Section 117B] [Entire Act] Union of India - Subsection Section 117B(3)(e) in The Companies (Amendment) Act, 2000 (e)to take steps to call a meeting of holders of debentures as and when such meeting is required to be held.