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 17(10)] [Section 17] [Entire Act] Union of India - Subsection Section 17(10)(d) in The Companies (Share Capital and Debentures) Rules, 2014 (d)the company shall not withdraw the offer once it has announced the offer to the shareholders;