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 8(1)] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(1)(e) in Private Limited Company and Unlisted Public Limited Company (Buy-Back of Securities) Rules, 1999

(e)the company shall not utilise any money borrowed from Banks/Financial Institutions for the purpose of buying back its shares.