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 35A in Insolvency and Bankruptcy Board of India (Fast Track Insolvency Resolution Process for Corporate Persons) Regulations, 2017

35A. [ Invitation of Resolution Plans. [Inserted by Notification No. IBBI/2017-18/GN/REG 025, dated 7.2.2018 (w.e.f. 14.6.2017)]

(1)The resolution professional shall issue an invitation, including evaluation matrix, to the prospective resolution applicants in accordance with clause (h) of sub-section (2) of section 25 to submit resolution plans at least fifteen days before the last date of submission of resolution plans.
(2)Where the invitation does not contain the evaluation matrix the resolution professional shall issue with the approval of the committee the evaluation matrix to the prospective resolution applicants at least eight days before the last date for submission of resolution plans.
(3)The resolution professional may modify the invitation, the evaluation matrix or both with the approval of the committee within the timelines given under sub-regulation(1) or sub-regulation (2) as the case may be.
(4)The timelines specified under this regulation shall not apply to an ongoing fast track corporate insolvency resolution process-
(a)where a period of less than twenty-two days is left for submission of resolution plans under sub-regulation (1);
(b)where a period of less than eleven days is left for submission of submission of resolution plans under sub-regulation (2).
(5)The resolution professional shall publish brief particulars of the invitation in Form G of the Schedule:
(a)on the website, if any, of the corporate debtor; and
(b)on the website, if any designated by the Board for the purpose.]