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 239(2)] [Section 239] [Entire Act] Union of India - Subsection Section 239(2)(m) in Insolvency And Bankruptcy Code, 2016 (m)the form, the manner and the fee for making application for initiating the insolvency resolution process by the debtor under sub-section (6) of section 94;