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 130(6)] [Section 130] [Entire Act] Union of India - Subsection Section 130(6)(i) in THE FINANCE ACT, 2021 (i)in the capacity as the Chairman of the Corporation, shall be "-.o deemed to be a director and the Chairperson under sub-clause {1) of clause (a) of sub-section (2);