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 18(4)] [Section 18] [Entire Act]

Union of India - Subsection

Section 18(4)(a) in Companies (Share Capital and Debentures) Rules, 2014

(a)requisition in writing signed by debenture holders holding at least one-tenth in value of the debentures for the time being outstanding;