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 18(7)] [Section 18] [Entire Act] Union of India - Subsection Section 18(7)(vi) in Companies (Share Capital and Debentures) Rules, 2014 (vi)for the purpose of sub-clause (v), the methods of deposits or investments, as the case may be, are as follows: -