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 108 in Insolvency And Bankruptcy Code, 2016

108. Conduct of meeting of creditors.

(1)The meeting of the creditors shall be conducted in accordance with the provisions of this section and sections 109,110 and 111.
(2)In the meeting of the creditors, the creditors may decide to approve, modify or reject the repayment plan.
(3)The resolution professional shall ensure that if modifications are suggested by the creditors, consent of the debtor shall be obtained for each modification.
(4)The resolution professional may for a sufficient cause adjourn the meeting of the creditors for a period of not more than seven days at a time.