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] [Section 5(2)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(2)(i) in The Companies (Appointment and Qualification of Directors) Rules, 2014

(i)is indebted to the company, its holding, subsidiary or associate company or their promoters, or directors; or