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

18. Claims by financial creditors.

(1)A person claiming to be a financial creditor of the corporate debtor shall submit proof of claim to the liquidator in electronic means in Form D of Schedule II.
(2)The existence of debt due to the financial creditor may be proved on the basis of-
(a)the records available in an information utility, if any; or
(b)other relevant documents which adequately establish the debt, including any or all of the following¹
(i)a financial contract supported by financial statements as evidence of the debt;
(ii)a record evidencing that the amounts committed by the financial creditor to the corporate debtor under a facility has been drawn by the corporate debtor;
(iii)financial statements showing that the debt has not been repaid; and
(iv)an order of a court or tribunal that has adjudicated upon the non-payment of a debt, if any.