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 125(2)] [Section 125] [Entire Act] Union of India - Subsection Section 125(2)(m) in The Companies Act, 2013 (m)redemption amount of preference shares remaining unpaid or unclaimed for seven or more years; and