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 227] [Entire Act] Union of India - Subsection Section 227(a) in The Companies Act, 2013 (a)by a legal adviser, of any privileged communication made to him in that capacity, except as respects the name and address of his client; or