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 7] [Entire Act]

Union of India - Subsection

Section 7(2) in The Indian Iron and Steel Company (Acquisition of Shares) Act, 1976

(2)Every shareholder of a preference share shall have a prevential claim with regard to the amount paid by the Central Government to the Commissioner.