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 19] [Entire Act]

Union of India - Subsection

Section 19(3) in Companies (Registered Valuers and Valuation) Rules, 2017

(3)The Chairperson and Members of the Committee shall have a tenure of three years and they shall not have more than two tenures.