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 6 in Insolvency and Bankruptcy Board of India (Insolvency Professional Agencies) Regulations, 2016

6. Procedure for rejecting application.

(1)If, after considering an application made under Regulation 4, the Board is of the prima facie opinion the registration ought not be granted or renewed, or be granted or renewed with additional conditions, it shall communicate the reasons for forming such an opinion and give the applicant an opportunity to explain why its application should be accepted, within fifteen days of the receipt of the communication from the Board, to enable it to form a final opinion.
(2)The communication under sub-regulation (1) shall be made to the applicant within forty five days of receipt of the application, excluding the time given by the Board for removing the deficiencies, presenting additional documents, information or clarifications, or appearing in person, as the case may be.
(3)After considering the explanation, if any, given by the applicant under sub-regulation (1), the Board shall communicate its decision to-
(a)accept the application, along with the certificate of registration, or
(b)reject the application by an order, giving reasons thereof within thirty days of receipt of explanation.
(4)The order rejecting an application for renewal of registration shall require the insolvency professional agency to-
(a)discharge pending obligations;
(b)continue its functions till such time as may be specified, to enable the enrolment of its members with another insolvency professional agency; and
(c)comply with any other directions as considered appropriate.