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 64(3)] [Section 64] [Entire Act] State of Maharashtra - Subsection Section 64(3)(b) in The Maharashtra Non-Trading Corporations Act, 1959 (b)any reference to officers or agents shall be construed as a reference to past as well as present officers, or agents, as the case may be.