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 7] [Section 152] [Entire Act]

Union of India - Subsection

Section 152(3) in The Companies Act, 2013

(3)No person shall be appointed as a director of a company unless he has been allotted the Director Identification Number under section 154.