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] [Section 372A(8)] [Section 372A] [Entire Act]

Union of India - Subsection

Section 372A(8)(e) in The Companies Act, 1956

(e)to acquisition by a holding company, by way of subscription, purchases or otherwise, the securities of its wholly onwed subsidiary.