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 318] [Entire Act]

Union of India - Subsection

Section 318(6) in The Companies Act, 2013

(6)The Company Liquidator shall file a copy of the order under sub-section (5) with the Registrar within thirty days.