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] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(1) in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

(1)The liquidator shall prepare and submit:
(a)a preliminary report;
(b)an asset memorandum;
(c)progress report(s);
(d)sale report(s);
(e)minutes of consultation with stakeholders; and
(f)the final report prior to dissolution to the Adjudicating Authority in the manner specified under these Regulations.