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 19 in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

19. Claims by workmen and employees.

(1)A person claiming to be a workman or an employee of the corporate debtor shall submit proof of claim to the liquidator in person, by post or by electronic means in Form E of Schedule II.
(2)Where there are dues to numerous workmen or employees of the corporate debtor, an authorized representative may submit one proof of claim for all such dues on their behalf in Form F of Schedule II.
(3)The existence of dues to workmen or employees may be proved by them, individually or collectively, on the basis of-
(a)records available in an information utility, if any; or
(b)other relevant documents which adequately establish the dues, including any or all of the following -
(i)a proof of employment such as contract of employment for the period for which such workman or employee is claiming dues;
(ii)evidence of notice demanding payment of unpaid amount and any documentary or other proof that payment has not been made; and
(iii)an order of a court or tribunal that has adjudicated upon the non-payment of dues, if any.
(4)The liquidator may admit the claims of a workman or an employee on the basis of the books of account of the corporate debtor if such workman or employee has not made a claim.