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] [Entire Act]

Union of India - Section

Section 217 in The Companies (Amendment) Act, 2000

217. Amendment of section 606.- In section 606 of the principal Act,-(a) after the words" application for shares or debentures", the words" application for shares, debentures or Indian Depository Receipts" shall be substituted;

(b)for the word and figures" and 605", the figures, word and letter" 605 and 605A" shall be substituted;
(c)for the words" five thousand rupees", the words" fifty thousand rupees" shall be substituted.