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 69] [Entire Act]

Union of India - Subsection

Section 69(7) in Companies (Court) Rules, 1959

(7)the time within which the chairman of the meeting is to report to the Court the result of the meeting ; and such other matters as the Court may deem necessary.The order made on the summons shall be in Form No. 35 with such variations as may be necessary.