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 0] [Section 117C] [Entire Act] Union of India - Subsection Section 117C(2) in The Companies Act, 1956 (2)The amounts credited to the debenture redemption reserve shall not be utilised by the company except for the purpose aforesaid.