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 23] [Entire Act]

State of Maharashtra - Subsection

Section 23(1) in The Maharashtra Non-Trading Corporations Act, 1959

(1)Every corporation shall have at least two directors. The directors of a corporation collectively are referred to in this Act as the “Board of directors” or “Board”.