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 9A in Insolvency and Bankruptcy Board of India (Fast Track Insolvency Resolution Process for Corporate Persons) Regulations, 2017

9A. [ Claims by other creditors. [Inserted by Notification No. IBBI/2017-18/GN/REG 014, dated 16.8.2017 (w.e.f. 14.6.2017)]

(1)A person claiming to be a creditor, other than those covered under Regulations 7, 8, or 9, shall submit proof of its claim to the interim resolution professional or resolution professional in person, by post or by electronic means in Form F of the Schedule.
(2)The existence of the claim of the creditor referred to in sub-section (1) may be proved on the basis of-
(a)the records available in an information utility, if any, or
(b)other relevant documents sufficient to establish the claim, including any or all of the following-
(i)documentary evidence demanding satisfaction of the claim;
(ii)bank statements of the creditor showing non-satisfaction of claim;
(iii)an order of court or tribunal that has adjudicated upon non-satisfaction of claim, if any.]