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 8(4A)] [Section 8] [Entire Act] Union of India - Subsection Section 8(4A)(v) in Securities Contracts (Regulation) Rules, 1957 (v)not less than two directors of the company are persons who possess a minimum two years' experience :