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] [Entire Act]

Union of India - Section

Section 227 in Companies (Court) Rules, 1959

227. Minor not to be appointed proxy.

- No person shall be appointed as a general or special proxy who is a minor.