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 48 in Insolvency And Bankruptcy Code, 2016

48. Order in cases of undervalued transactions.

- The order of the Adjudicating Authority under sub-section (1) of section 45 may provide for the following:-
(a)require any property transferred as part of the transaction, to be vested in the corporate debtor;
(b)release or discharge (in whole or in part) any security interest granted by the corporate debtor;
(c)require any person to pay such sums, in respect of benefits received by such person, to the liquidator or the resolution professional as the case may be, as the Adjudicating Authority may direct; or
(d)require the payment of such consideration for the transaction as may be determined by an independent expert.