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 34 in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

34. Asset memorandum.

(1)On forming the liquidation estate under section 36, the liquidator shall prepare an asset memorandum in accordance with this Regulation within seventy-five days from the liquidation commencement date.
(2)The asset memorandum shall provide the following details in respect of the assets which are intended to be realized by way of sale-
(a)value of the asset, valued in accordance with Regulation 35;
(b)[ value of the assets or business(s) under clauses (b) to (f) of regulation 32, valued in accordance with regulation 35, if intended to be sold under those clauses;] [Substituted by Notification No. IBBI/2018-19/GN/REG037, dated 22.10.2018 (w.e.f. 15.12.2016).]
(c)intended manner of sale in accordance with Regulation 32, and reasons for the same;
(d)the intended mode of sale and reasons for the same in accordance with Regulation 33;
(e)expected amount of realization from sale; and
(f)any other information that may be relevant for the sale of the asset.
(3)The asset memorandum shall provide the following details in respect of each of the assets other than those referred to in sub-regulation (2)-
(a)value of the asset;
(b)intended manner and mode of realization, and reasons for the same;
(c)expected amount of realization; and
(d)any other information that may be relevant for the realization of the asset.
(4)The liquidator shall file the asset memorandum along with the preliminary report to the Adjudicating Authority.
(5)The asset memorandum shall not be accessible to any person during the course of liquidation, unless permitted by the Adjudicating Authority.