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 1] [Section 503] [Entire Act] Union of India - Subsection Section 503(3) in The Companies Act, 1956 (3)If the creditors so resolve, the persons mentioned in the resolution shall not, unless the [Tribunal] otherwise directs, be qualified to act as members of the committee.