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 58(1)] [Section 58] [Entire Act]

State of Rajasthan - Subsection

Section 58(1)(b) in The Rajasthan Financial Corporation General Regulations, 2002

(b)The shareholders shall have right to withdraw the intimation before a notice of holding general meeting for this purpose is issued;