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 32] [Entire Act]

Union of India - Subsection

Section 32(1) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(1)The information utility shall-
(a)charge uniform fee for providing the same service to different users;
(b)disclose the fee structure for provision of services on its website; and
(c)disclose any proposed increase in the fees for the provision of services on its website at least three months before the increase in fees is effected.