Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 250(3)] [Section 250] [Entire Act] Union of India - Subsection Section 250(3)(a) in The Companies Act, 1956 (a)the voting rights in respect of those shares shall not be exercisable for such period not exceeding three years as may be specified in the order;