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 167 in Insolvency And Bankruptcy Code, 2016

167. Extortionate credit transactions.

(1)Subject to sub-section (6), on an application by the bankruptcy trustee, the Adjudicating Authority may make an order under this section in respect of extortionate credit transactions to which the bankrupt is or has been a party.
(2)The transactions under sub-section (1) should have been entered into by the bankrupt during the period of two years ending on the bankruptcy commencement date.
(3)An order of the Adjudicating Authority may-
(a)set aside the whole or part of any debt created by the transaction;
(b)vary the terms of the transaction or vary the terms on which any security for the purposes of the transaction is held;
(c)require any person who has been paid by the bankrupt under any transaction, to pay a sum to the bankruptcy trustee;
(d)require any person to surrender to the bankruptcy trustee any property of the bankrupt held as security for the purposes of the transaction.
(4)Any sum paid or any property surrendered to the bankruptcy trustee shall be included in the estate of the bankrupt.
(5)For the purposes of this section, an extortionate credit transaction is a transaction for or involving the provision of credit to the bankrupt by any person-
(a)on terms requiring the bankrupt to make exorbitant payments in respect of the credit provided; or
(b)which is unconscionable under the principles of law relating to contracts.
(6)Any debt extended by a person regulated for the provision of financial services in compliance with the law in force in relation to such debt, shall not be considered as an extortionate credit transaction under this section.