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 239] [Entire Act]

Union of India - Subsection

Section 239(1) in Insolvency And Bankruptcy Code, 2016

(1)The Central Government may, by notification, make rules for carrying out the provisions of this Code.