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 162] [Entire Act]

Union of India - Subsection

Section 162(2) in The Companies Act, 2013

(2)A resolution moved in contravention of sub-section (1) shall be void, whether or not any objection was taken when it was moved.