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 38 in Insolvency and Bankruptcy Board of India (Voluntary Liquidation Process) Regulations, 2017

38. Final Report.

(1)On completion of the liquidation process, the liquidator shall prepare the Final Report consisting of
(a)audited accounts of the liquidation, showing receipts and payments pertaining to liquidation since the liquidation commencement date; and
(b)a statement demonstrating that
(i)the assets of the corporate person has been disposed of;
(ii)the debt of the corporate person has been discharged to the satisfaction of the creditors;
(iii)no litigation is pending against the corporate person or sufficient provision has been made to meet the obligations arising from any pending litigation.
(c)a sale statement in respect of all assets containing
(i)the realized value;
(ii)cost of realization, if any;
(iii)the manner and mode of sale;
(iv)an explanation for the shortfall, if the value realized is less than the value assigned by the registered valuer in the report of the valuation of assets under section 59(3)(b)(ii) or Regulation 3(1)(b)(ii), as the case may be;
(v)the person to whom the sale is made; and
(vi)any other relevant details of the sale.
(2)The liquidator shall send the Final Report forthwith, to the Registrar and the Board.
(3)The liquidator shall submit the Final Report to the Adjudicating Authority along with the application under section 59(7).