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 4(4)] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(4)(h) in The Companies (Share Capital and Debentures) Rules, 2014

(h)the pre and post issue shareholding pattern along with voting rights in the format specified under sub-rule (2) of rule 4.