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 7] [Section 80] [Entire Act]

Union of India - Subsection

Section 80(3) in The Companies Act, 1956

(3)The redemption of preference shares under this section by a company shall not be taken as reducing the amount of its authorised share capital.