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 9A] [Entire Act]

Union of India - Subsection

Section 9A(2) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(2)The appointment of an individual as the managing director shall be for a tenure of not less than three years but not exceeding five years.