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] [Entire Act]

Union of India - Section

Section 31 in The Joint-stock Companies Act, 1857

31. The notice required of a shareholder shall be given by leaving a copy of the resolution at the registered Office of the Company.