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 3] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Companies Act, 2013

(2)A company formed under sub-section (1) may be either—
(a)a company limited by shares; or
(b)a company limited by guarantee; or
(c)an unlimited company.