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 23 in The Industrial Development Bank Of India General Regulations, 1994

23. Issue of share certificates

.-(1) While issuing certificates to any shareholder, it shall be competent for the Development Bank to issue the certificates on the basis of one certificate for each fifty shares or multiplies thereof registered in his name on any one occasion and one additional share certificate for the number of shares in excess thereof but less than fifty.
(2)If the number of shares to be registered is less than fifty, one certificate shall be issued for all the shares.
(3)In the case of shares held jointly by several persons, delivery of the relative certificate or certificates to one of such joint-holders shall be sufficient delivery to all and receipt signed by any one of the joint-holders shall effectually bind all the joint-holders.