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 31 in The Companies (Amendment) Act, 2020

31. Amendment of section 147.

In section 147 of the principal Act,—
(a)in sub-section (1),—
(i)the words "with imprisonment for a term which may extend to one year or" shall be omitted;
(ii)for the words "one lakh rupees, or with both", the words "one lakh rupees" shall be substituted;
(b)in sub-section (2), the word and figures, "section 143" shall be omitted.