Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(7)] [Section 5] [Entire Act] Union of India - Subsection Section 5(7)(b) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017 (b)reject the application by an order, giving reasons thereof within thirty days of receipt of explanation.