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 2] [Entire Act]

Union of India - Subsection

Section 2(d) in Companies Regulations, 1956

(d)"Regional Director" means the person appointed by the Central Government in the Ministry of Company Affairs as a Regional Director for the respective regions as under: -