Section 25(2)(h) in Insolvency And Bankruptcy Code, 2016
(h)[ invite prospective resolution applicants, who fulfil such criteria as may be laid down by him with the approval of committee of creditors, having regards to the complexity and scale of operations of the business of the corporate debtor and such other conditions as may be specified by the Board, to submit a resolution plan or plans.] [Substituted by Act No. 8 of 2018, dated 18.1.2018.]