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 24] [Entire Act]

Union of India - Subsection

Section 24(1) in Insolvency and Bankruptcy Board of India (Model Bye-Laws and Governing Board of Insolvency Professional Agencies) Regulations, 2016

(1)The Agency shall have a Disciplinary Policy, which shall provide for the following -
(a)the manner in which the Disciplinary Committee may ascertain facts;
(b)the issue of show-cause notice based on the facts;
(c)disposal of show-cause notice by a reasoned order, following principles of natural justice;
(d)timelines for different stages of disposal of show cause notice; and
(e)rights and obligations of the parties to the proceedings.