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 46] [Entire Act]

Union of India - Subsection

Section 46(4) in The Companies Act, 2013

(4)Where a share is held in depository form, the record of the depository is the prima facie evidence of the interest of the beneficial owner.