Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(3)] [Section 61] [Entire Act] Union of India - Subsection Section 61(3)(i) in Insolvency And Bankruptcy Code, 2016 (i)the approved resolution plan is in contravention of the provisions of any law for the time being in force;