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 50] [Entire Act]

Union of India - Subsection

Section 50(2) in National Company Law Appellate Tribunal Rules, 2016

(2)The applicant or petitioner or his authorised representative shall within seven days from the date of the notification, take steps to serve the notice afresh.