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 178] [Entire Act]

Union of India - Subsection

Section 178(4) in Insolvency And Bankruptcy Code, 2016

(4)Unsecured creditors shall rank equally amongst themselves unless contractually agreed to the contrary by such creditors.