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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(c) in The Jayanti Shipping Company (Acquisition Of Shares) Act, 1971

(c)"shareholder" means a person, who, immediately before the appointed day, was registered as a shareholder in the capital of the company;