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 99] [Entire Act]

Union of India - Subsection

Section 99(9) in Insolvency And Bankruptcy Code, 2016

(9)The resolution professional shall record the reasons for recommending the acceptance or rejection of the application in the report under sub-section (7).