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 581ZA] [Entire Act]

Union of India - Subsection

Section 581ZA(5) in The Companies (Amendment) Act, 2002

(5)The Board of Directors shall, on the requisition made in writing, duly signed and setting out the matters for the consideration, made by one- third of the Members entitled to vote in any general meeting, proceed to call an extraordinary general meetin in accordance with the provisions contained in sections 169 to 186 of this Act.