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(h) in The Indian Iron and Steel Company (Acquisition of Shares) Act, 1976

(h)[ "shareholder" means, - [ Clause (h) substituted by Act 39 of 1977, Section 2, for the original clause (w.e.f. 13-10-1977).]
(i)a person who, immediately before the appointed day, was registered by the Company as the holder of any share and includes his legal representative; or
(ii)a person who, before the appointed day, had lodged with the Company a proper instrument of transfer of any share in the form prescribed under section 108 of the Companies Act, 1956, (1 of 1956.) and executed in accordance with the provisions of that section; or
(iii)a person who claims under a proper instrument of transfer of any share in the form prescribed under section 108 of the Companies Act, 1956, (1 of 1956.) and delivers such instrument, duly executed, to the Commissioner] [before the expiry of one hundred and twenty days from the date of commencement of the Indian Iron and Steel Company (Acquistion of Shares) Amendment Act, 1981]; [Substituted by Act 59 of 1981, Section 2 ]