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] [Entire Act]

Union of India - Section

Section 112 in Insolvency And Bankruptcy Code, 2016

112. Report of meeting of creditors on repayment plan.

(1)The resolution professional shall prepare a report of the meeting of the creditors on repayment plan.
(2)The report under sub-section (1) shall contain-
(a)whether the repayment plan was approved or rejected and if approved, the list the modifications, if any;
(b)the resolutions which were proposed at the meeting and the decision on such resolutions;
(c)list of the creditors who were present or represented at the meeting, and the voting records of each creditor for all meetings of the creditors; and
(d)such other information as the resolution professional thinks appropriate to make known to the Adjudicating Authority.