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 80 in Insolvency And Bankruptcy Code, 2016

80. Eligibility for making an application.

(1)A debtor, who is unable to pay his debt and fulfils the conditions specified in sub-section (2) , shall be entitled to make an application for a fresh start for discharge of his qualifying debt under this Chapter.
(2)A debtor may apply, either personally or through a resolution professional, for a fresh start under this Chapter in respect of his qualifying debts to the Adjudicating Authority if -
(a)the gross annual income of the debtor does not exceed sixty thousand rupees;
(b)the aggregate value of the assets of the debtor does not exceed twenty thousand rupees;
(c)the aggregate value of the qualifying debts does not exceed thirty-five thousand rupees;
(d)he is not an undischarged bankrupt;
(e)he does not own a dwelling unit, irrespective of whether it is encumbered or not;
(f)a fresh start process, insolvency resolution process or bankruptcy process is not subsisting against him; and
(g)no previous fresh start order under this Chapter has been made in relation to him in the preceding twelve months of the date of the application for fresh start.