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 2] [Entire Act]

Union of India - Subsection

Section 2(67) in The Companies Act, 2013

(67)“previous company law” means any of the laws specified below:—
(i)Acts relating to companies in force before the Indian Companies Act, 1866 (10 of 1866);
(ii)the Indian Companies Act, 1866 (10 of 1866);
(iii)the Indian Companies Act, 1882 (6 of 1882);
(iv)the Indian Companies Act, 1913 (7 of 1913);
(v)the Registration of Transferred Companies Ordinance, 1942 (Ord. 54 of 1942);
(vi)the Companies Act, 1956 (1 of 1956); and
(vii)any law corresponding to any of the aforesaid Acts or the Ordinances and in force—
(A)in the merged territories or in a Part B State (other than the State of Jammu and Kashmir), or any part thereof, before the extension thereto of the Indian Companies Act, 1913 (7 of 1913); or
(B)in the State of Jammu and Kashmir, or any part thereof, before the commencement of the Jammu and Kashmir (Extension of Laws) Act, 1956 (62 of 1956), in so far as banking, insurance and financial corporations are concerned, and before the commencement of the Central Laws (Extension to Jammu and Kashmir) Act, 1968 (25 of 1968), in so far as other corporations are concerned;
(viii)the Portuguese Commercial Code, in so far as it relates to sociedades anonimas; and
(ix)the Registration of Companies (Sikkim) Act, 1961 (Sikkim Act 8 of 1961);