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

37. Mandatory contents of the resolution plan.

(1)A resolution plan shall identify specific sources of funds that will be used to pay the -
(a)fast track process costs and provide that the fast track process costs will be paid in priority to any other creditor;
(b)liquidation value due to operational creditors and provide for such payment in priority to any financial creditor which shall in any event be made before the expiry of thirty days after the approval of a resolution plan by the Adjudicating Authority; and
(c)liquidation value due to dissenting financial creditors and provide that such payment is made before any recoveries are made by the financial creditors who voted in favour of the resolution plan.
(1A)[ A resolution plan shall include a statement as to how it has dealt with the interests of all stakeholders, including financial creditors and operational creditors, of the corporate debtor] [Inserted by Notification No. IBBI/2017-18/GN/REG017, dated 5.10.2017 (w.e.f. 14.6.2017)]
(2)A resolution plan shall provide:
(a)the term of the plan and its implementation schedule;
(b)the management and control of the business of the corporate debtor during its term; and
(c)adequate means for supervising its implementation.
(3)[ A resolution plan shall contain details of the resolution applicant and other connected persons to enable the committee to assess the credibility of such applicant and other connected persons to take a prudent decision while considering the resolution plan for its approval.Explanation. - For the purposes of this sub-regulation,-
(i)'details' shall include the following in respect of the resolution applicant and other connected persons, namely:-
(a)identity;
(b)conviction for any offence , if any, during the preceding five years;
(c)criminal proceedings pending, if any;
(d)disqualification, if any, under Companies Act, 2013, to act as a director;
(e)identification as a willful defaulter, if any, by any bank or financial institution or consortium thereof in accordance with the guidelines of the Reserve Bank of India;
(f)debarment, if any, from accessing to, or trading in, securities markets under any order or directions of the Securities and Exchange Board of India,; and
(g)transactions, if any, with the corporate debtor in the preceding two years.
(ii)the expression 'connected persons' means-
(a)persons who are promoters or in the management or control of the resolution applicant;
(b)persons who will be promoters or in management or control of the business of the corporate debtor during the implementation of the resolution plan;
(c)holding company, subsidiary company, associate company and related party of the persons referred to in items (a) and (b).]