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 301] [Entire Act]

Union of India - Section

Section 9 in The Securitisation And Reconstruction Of Financial Assets And Enforcement Of Security Interest Act, 2002

9. [ Measures for assets reconstruction. [Substituted by Act No. 44 of 2016.]

(1)Without prejudice to the provisions contained in any other law for the time being in force, an asset reconstruction company may, for the purposes of asset reconstruction, provide for any one or more of the following measures, namely:-
(a)the proper management of the business of the borrower, by change in, or take over of, the management of the business of the borrower;
(b)the sale or lease of a part or whole of the business of the borrower;
(c)rescheduling of payment of debts payable by the borrower;
(d)enforcement of security interest in accordance with the provisions of this Act;
(e)settlement of dues payable by the borrower;
(f)taking possession of secured assets in accordance with the provisions of this Act;
(g)conversion of any portion of debt into shares of a borrower company:
Provided that conversion of any part of debt into shares of a borrower company shall be deemed always to have been valid, as if the provisions of this clause were in force at all material times.
(2)The Reserve Bank shall, for the purposes of sub-section (1), determine the policy and issue necessary directions including the direction for regulation of management of the business of the borrower and fees to be charged.
(3)The asset reconstruction company shall take measures under sub-section (1) in accordance with policies and directions of the Reserve Bank determined under sub-section (2).]
9. Measures for assets reconstruction.- Without prejudice to the provisions contained in any other law for the time being in force, a asset reconstruction company may, for the purposes of asset reconstruction, having regard to the guidelines framed by the Reserve Bank in this behalf, provide for any one or more of the following measures, namely:(a) the proper management of the business of the borrower, by change in, or take over of, the management of the business of the borrower;(b) the sale or lease of a part or whole of the business of the borrower;(c) rescheduling of payment of debts payable by the borrower;(d) enforcement of security interest in accordance with the provisions of this Act;(e) settlement of dues payable by the borrower;(f) taking possession of secured assets in accordance with the provisions of this Act.(g) [ to convert any portion of debt into shares of a borrower company :-Provided that conversion of any part of debt into shares of a borrower company shall be deemed always to have been valid, as if the provisions of this clause were in force at all material times.] [Inserted by Act No.1 OF 2013]