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 1] [Section 123(1)] [Section 123] [Entire Act]

Union of India - Subsection

Section 123(1)(a) in The Companies Act, 1956

(a)a receiver is appointed on behalf of the holders of any debentures of a company secured by a floating charge; or