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 4] [Section 163(3)] [Section 163] [Entire Act]

Union of India - Subsection

Section 163(3)(b) in The Companies Act, 1956

(b)require a copy of any such register, index or copy or of any part thereof, on payment of [such sum as may be prescribed ] [ Substituted by Act 31 of 1988, Section 67, for " six annas" (w.e.f. 15.7.1988).]for every one hundred words or fractional part thereof required to be copied.