Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 7(2)] [Section 7] [Entire Act] Union of India - Subsection Section 7(2)(h) in Insolvency and Bankruptcy Board of India (Insolvency Professionals) Regulations, 2016 (h)abide by the Code of Conduct specified in the First Schedule to these Regulations; and