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 197(1)] [Section 197] [Entire Act] Union of India - Subsection Section 197(1)(A) in The Companies Act, 2013 (A)one per cent. of the net profits of the company, if there is a managing or whole-time director or manager;