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 621] [Entire Act]

Union of India - Subsection

Section 621(3) in The Companies Act, 1956

(3)A Liquidator of a company shall not be deemed to be an officer of the company, within the meaning of sub-section (1).