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 20 in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

20. Claims by other stakeholders.

(1)A person, claiming to be a stakeholder other than those under Regulations 17(1), 18(1), or 19(1), shall submit proof of claim to the liquidator in person, by post or by electronic means in Form G of Schedule II.
(2)The existence of the claim of the stakeholder may be proved on the basis of -
(a)the records available in an information utility, if any, or
(b)other relevant documents which adequately establish the claim, including any or all of the following-
(i)documentary evidence of notice demanding payment of unpaid amount or bank statements of the claimant showing that the claim has not been paid and an affidavit that the documentary evidence and bank statements are true, valid and genuine;
(ii)documentary or electronic evidence of his shareholding; and
(iii)an order of a court, tribunal or other authority that has adjudicated upon the non-payment of a claim, if any.