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 1] [Entire Act]

Union of India - Section

Section 11 in Companies Regulations, 1956

11.

The applicants shall, within a week from the date of making the application to the Regional Director in accordance with regulation 4 or 8 publish in the manner specified below and at their own expense, a notice of the application made to the Regional Director and a certified copy of that notice as published, shall be sent forthwith to the Regional Director. The said notice-
(a)shall be in the form set out in Annexure II, or in a form as near thereto as circumstances admit ; and
(b)shall be published at least once in a newspaper in a principal language of the district in which the registered office of the proposed company is to be situate or is situate, and circulating in that district, and at least once in an English newspaper circulating in that district.