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 21(2)] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(2)(d) in The Companies (Incorporation) Rules, 2014

(d)if the principal or main objects of the company are proposed to be altered, what would be the altered objects and the reasons for the alteration;