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 6] [Entire Act]

Union of India - Subsection

Section 6(3) in The State Financial Corporations (Amendment) Act, 2000

(3)The redeemable preference shares referred to in sub- section (1) shall be redeemed by the Financial Corporation in such instalments and in such manner as the Board may determine.