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 4 in Insolvency and Bankruptcy Board of India (Insolvency Professionals) Regulations, 2016

4. Eligibility.

- No individual shall be eligible to be registered as an insolvency professional if he-
(a)is a minor;
(b)is not a person resident in India;
(c)does not have the qualification and experience specified in Regulation 5 or Regulation 9, as the case may be;
(d)has been convicted by any competent court for an offence punishable with imprisonment for a term exceeding six months or for an offence involving moral turpitude, and a period of five years has not elapsed from the date of expiry of the sentence:
Provided that if a person has been convicted of any offence and sentenced in respect thereof to imprisonment for a period of seven years or more, he shall not be eligible to be registered;
(e)he is an undischarged insolvent, or has applied to be adjudicated as an insolvent;
(f)he has been declared to be of unsound mind; or
(g)he is not a fit and proper person;
Explanation. - For determining whether an individual is fit and proper under these Regulations, the Board may take account of any consideration as it deems fit, including but not limited to the following criteria-
(i)integrity, reputation and character,
(ii)absence of convictions and restraint orders, and
(iii)competence, including financial solvency and net worth.