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 39(i)] [Section 39] [Entire Act] Union of India - Subsection Section 39(i)(b) in The Companies (Amendment) Act, 2017 (b)in the second proviso, the words and figures "within the time specified under section 403" shall be omitted;