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] [Entire Act]

Union of India - Section

Section 88 in The Companies (Amendment) Act, 2017

88. Amendment of section 439.

In section 439 of the principal Act, in sub-section (2), after the words "a shareholder", the words "or a member" shall be inserted.