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 253(6)] [Section 253] [Entire Act]

Union of India - Subsection

Section 253(6)(b) in The Companies Act, 2013

(b)the Board of Directors shall not take any steps likely to prejudice the interests of the creditors.