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 318] [Entire Act] Union of India - Subsection Section 318(2) in The Companies Act, 2013 (2)The meeting referred to in sub-section (1) shall be called by the Company Liquidator in such form and manner as may be prescribed.