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 4(2)] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(2)(h) in The Companies (Share Capital and Debentures) Rules, 2014

(h)the percentage of voting right which the equity share capital with differential voting right shall carry to the total voting right of the aggregate equity share capital;