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 3] [Section 8(4)] [Section 8] [Entire Act] Union of India - Subsection Section 8(4)(i) in The Companies Act, 2013 (i)A company registered under this section shall not alter the provisions of its memorandum or articles except with the previous approval of the Central Government.