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 10] [Entire Act]

Union of India - Subsection

Section 10(3) in Private Limited Company and Unlisted Public Limited Company (Buy-Back of Securities) Rules, 1999

(3)The company shall maintain a record of share certificates which have been cancelled and destroyed within 7 days of buy-back of shares.