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 26] [Entire Act]

Union of India - Subsection

Section 26(2) in Insolvency and Bankruptcy Board of India (Model Bye-Laws and Governing Board of Insolvency Professional Agencies) Regulations, 2016

(2)No application for surrender of authorisation for assignments shall be accepted by the Agency, if -
(a)the authorisation for assignment has been suspended;
(b)an assignment is continuing; or
(c)name of the professional member is included in any panel prepared by the Board for undertaking assignment.]