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 5] [Entire Act]

Union of India - Subsection

Section 5(a) in The Companies (Mediation and Conciliation) Rules, 2016

(a)is an undischarged insolvent or has applied to be adjudicated as an insolvent and his application is pending ;