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 3] [Entire Act]

Union of India - Subsection

Section 3(iv) in The Companies (passing of the resolution by postal ballot) Rules, 2011

(iv)The notice shall further state that any postal ballot received from member beyond the said date will not be valid.