Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 29(4)(c)] [Section 29(4)] [Section 29] [Complete Act]
Central Government Act
Section 29(4)(c)(ii) in The Foreign Exchange Regulation Act, 1973
(ii) " non- resident interest" means participation in the share capital by, or entitlement to the distributable profits of, any individual or company resident outside India, or any company not incorporated under any law in force in India, or any branch of such company whether resident outside India or not.]