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 16(2)] [Section 16] [Entire Act] Union of India - Subsection Section 16(2)(f) in The Companies (Share Capital and Debentures) Rules, 2014 (f)the details about who would exercise and how the voting rights in respect of the shares to be purchased or subscribed under the scheme would be exercised;