Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(4)] [Section 20] [Entire Act] Union of India - Subsection Section 20(4)(x) in The Companies (Management and Administration) Rules, 2014 (x)the scrutiniser shall be willing to be appointed and be available for the purpose of ascertaining the requisite majority;