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 39] [Entire Act]

Union of India - Subsection

Section 39(1) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(1)An information utility shall, at all times, have an exit management plan which shall include-
(a)mechanisms to enable users to transfer information to other information utilities expeditiously;
(b)mechanisms for preservation and transfer of information; and
(c)timelines and cost estimates of implementing the exit management plan.