Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 166(2)] [Section 166] [Entire Act] Union of India - Subsection Section 166(2)(d) in Insolvency And Bankruptcy Code, 2016 (d)without notice that the bankrupt has filed an application for bankruptcy or a bankruptcy order has been passed; and