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 0] [Section 17(10)] [Section 17] [Entire Act] Union of India - Subsection Section 17(10)(e) in The Companies (Share Capital and Debentures) Rules, 2014 (e)the company shall not utilise any money borrowed from banks or financial institutions for the purpose of buying back its shares; and