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 2] [Entire Act]

Union of India - Subsection

Section 2(9) in National Company Law Tribunal Rules, 2016

(9)"certified" means in relation to a copy of a document as hereunder;-
(a)certified as provided in section 76 of the Indian Evidence Act, 1872; or
(b)certified as provided in section 6 of Information Technology Act, 2000; or
(c)certified copy issued by the Registrar of Companies under the Act;
(d)copy of document as may be a downloaded from any online portal prescribed under section 398 of the Act or a photo copy of the original pertaining to any company registered with the Office of the Registrar of Companies of the concerned State duly certified by a legal practitioner [or a chartered accountant in practice or a cost accountant in a practice or a company secretary in practice;] [Substituted by Notification No. G.S.R. 1159(E), dated 20.12.2016 (w.e.f. 21.7.2016).]