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 1] [Section 68] [Entire Act]

Union of India - Subsection

Section 68(3) in The Companies Act, 2013

(3)The notice of the meeting at which the special resolution is proposed to be passed under clause (b) of sub-section (2) shall be accompanied by an explanatory statement stating—
(a)a full and complete disclosure of all material facts;
(b)the necessity for the buy-back;
(c)the class of shares or securities intended to be purchased under the buy-back;
(d)the amount to be invested under the buy-back; and
(e)the time-limit for completion of buy-back.