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(m) in The Companies (Amendment) Act, 2000

(m)after clause (46), the following clause shall be inserted, namely:-' (46A)" share with differential rights" means a share that is issued with differential rights in accordance with the provisions of section 86;'.