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 61] [Entire Act]

Union of India - Subsection

Section 61(2) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(2)An appeal shall be preferred to the Appellate Authority within 45 days from the date of receipt of the order appealed against.