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 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(e) in Insolvency and Bankruptcy Board of India (Procedure for Governing Board Meetings) Regulations, 2017 (e)"Member" means a Member of the Board and includes the Chairperson, appointed under section 189 of the Code;