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]

State of Punjab - Section

Section 3 in The Punjab Non-Trading Companies Rules, 1963

3. Licence under section 25 of the principal Act.

- Any association (hereinafter referred to either as "the association" or as "the proposed company") which is desirous of being incorporated as a company shall make an application in writing to the Registrar for a licence under section 25 of the principal Act.