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 12(2)] [Section 12] [Entire Act] Union of India - Subsection Section 12(2)(l) in Companies (Share Capital and Debentures) Rules, 2014 (l)the specified time period within which the employee shall exercise the vested options in the event of a proposed termination of employment or resignation of employee; and