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 1] [Section 80A(1)] [Section 80A] [Entire Act]

Union of India - Subsection

Section 80A(1)(a) in The Companies Act, 1956

(a)which is irredeemable, shall be redeemed by the company within a period not exceeding five years from such commencement, or