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 41] [Entire Act]

Union of India - Subsection

Section 41(b) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(b)resort to, or in any way abet, any form of strike or participate in any violent, unseemly or indecent demonstration.