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 478(6)] [Section 478] [Entire Act]

Union of India - Subsection

Section 478(6)(b) in The Companies Act, 1956

(b)may at his own cost employ, any [chartered accountants or company secretaries or cost accountants or legal practitioners entitled to appear before the Tribunal under section 10-GD] [ Substituted by Act 11 of 2003, Section 78, for " advocate, attorney or pleader entitled to appear before the Court" .], who shall be at liberty to put to him such questions as the [Tribunal] [ Substituted by Act 11 of 2003, Section 78, for " Court" .] may deem just for the purpose of enabling him to explain or qualify any answers given by him.