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(24)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(24)(j) in Insolvency And Bankruptcy Code, 2016

(j)any person who controls more than twenty per cent. of voting rights in the corporate debtor on account of ownership or a voting agreement;