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 30] [Entire Act]

Union of India - Section

Section 298 in The Companies Act, 1956

298. Power of Directors to carry on business when managing agent or secretaries and treasurers are deemed to have vacated office, etc .-[ Omitted by the Companies (Amendment) Act, 2000 (53 of 2000), section 143 (w.e.f. 13-12-2000).]

Procedure, etc., where Director interested