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 6] [Entire Act]

Union of India - Subsection

Section 6(3) in Companies (Registered Valuers and Valuation) Rules, 2017

(3)The authority shall examine the application, and may grant twenty one days to the applicant to remove the deficiencies, if any, in the application.