Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(2)] [Section 5] [Entire Act] State of Maharashtra - Subsection Section 5(2)(a) in The Maharashtra Non-Trading Corporations Act, 1959 (a)a corporation having the liability of its members limited by the memorandum to the amount, if any, unpaid on shares respectively held by them; or