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 154] [Entire Act]

State of Punjab - Subsection

Section 154(2) in The Punjab Land Revenue Act, 1887

(2)Nothing in sub-section (1) shall be deemed to preclude any person from becoming a member of a company incorporated under the Indian Companies Act, 1882, (VI of 1882), [the Indian Companies Act, 1913] [Inserted by Punjab Act 3 of 1928, section 16 see new Companies Act, 1956.], or other law.