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] [Entire Act]

Union of India - Section

Section 24 in The Companies (Amendment) Act, 2020

24. Amendment of section 128.

In section 128 of the principal Act, in sub-section (6),—
(a)the words "with imprisonment for a term which may extend to one year or" shall be omitted;
(b)the words "or with both" shall be omitted.