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 (Information Utilities) Regulations, 2017

18. Registration of users.

(1)A person shall register itself with an information utility for-
(a)submitting information to; or
(b)accessing information stored with any of the information utilities.
(2)The information utility shall verify the identity of the person under sub-regulation (1) and grant registration.
(3)Upon registration of a person under sub-regulation (2), the information utility shall intimate it of its unique identifier.
(4)A person registered once with an information utility shall not register itself with any information utility again.
(5)An information utility shall provide a registered user a functionality to enable its authorised representatives to carry on the activities in sub-regulation (1) on its behalf.
(6)An information utility shall-
(a)maintain a list of the
(i)registered users;
(ii)the unique identifiers of the registered users; and
(iii)the unique identifiers assigned to the debts under Regulation 20.
(b)make the list under clause (a) available to all information utilities and the Board.