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 6(1)] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(1)(iv) in The Oil Mines Regulations, 2017

(iv)of any shareholder in the case of a private company, shall also be intimated to the Chief Inspector of Mines and the Regional Inspector, within fourteen days from the date of such change.