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 12] [Entire Act]

Union of India - Subsection

Section 12(a) in Insolvency and Bankruptcy Board of India (Insolvency Professional Agencies) Regulations, 2016

(a)a company holding more than 10% of the share capital of the applicant (if any),