Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 424(2)] [Section 424] [Entire Act] Union of India - Subsection Section 424(2)(g) in The Companies Act, 2013 (g)setting aside any order of dismissal of any representation for default or any order passed by it ex parte; and