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 54C] [Entire Act]

Union of India - Subsection

Section 54C(5) in Insolvency And Bankruptcy Code, 2016

(5)The pre-packaged insolvency resolution process shall commence from the date of admission of the application under clause (a) of sub-section (4).