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 115] [Entire Act] Union of India - Subsection Section 115(b) in The Companies (Amendment) Act, 2000 (b)in sub- section (3), the words" the managing agent or the secretaries and treasurers or the associate of such managing agent or secretaries and treasures or" shall be omitted.