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] [Entire Act]

Union of India - Section

Section 21 in The Companies (Amendment) Act, 2017

21. Amendment of section 89.

In section 89 of the principal Act,β€”
(i)in sub-section (6), the words and figures, "within the time specified under section 403" shall be omitted;
(ii)in sub-section (7), for the words and figures, "under the first proviso to sub-section (1) of section 403", the word "therein", shall be substituted;
(iii)after sub-section (9), the following sub-section shall be inserted, namely:-"(10) For the purposes of this section and section 90, beneficial interest in a share includes, directly or indirectly, through any contract, arrangement or otherwise, the right or entitlement of a person alone or together with any other person toβ€”
(i)exercise or cause to be exercised any or all of the rights attached to such share; or
(ii)receive or participate in any dividend or other distribution in respect of such share.".