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 41(2)] [Section 41] [Entire Act] Union of India - Subsection Section 41(2)(g) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017 (g)consequences of failure to respond to the show-cause notice within the given time; and