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 3(1)] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(1)(f) in Insolvency and Bankruptcy Board of India (Insolvency Professional Agencies) Regulations, 2016

(f)not more than forty-nine per cent. of its share capital is held, directly or indirectly, by persons resident outside India;