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 45] [Entire Act]

State of Uttar Pradesh - Subsection

Section 45(3) in Allahabad High Court Rules, 1952

(3)The company shall have a share capital for the time being subscribed of not less than--
(a)rupees 10 lakhs in the case of a company of the description specified in sub-clause (a) of Clause (1), and
(b)pound 1,00,000 in the case of a company of the description specified in sub-clause (b) of Clause (1), of which at least one-half shall have been paid in cash :
Provided that the President may exempt any company from the operation of this clause.