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 9] [Entire Act]

Union of India - Subsection

Section 9(9) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(9)A cooling off period of three years shall be applicable for an independent director to become a shareholder director in the same or another information utility.