Section 240(2)(z) in Insolvency And Bankruptcy Code, 2016
(z)the manner of making the records available to other stakeholders under sub-section (2) of section 35;(za)the other means under clause (a) of sub-section (3) of section 36;(zb)the other assets under clause (e) of sub-section (4) of section 36;(zc)the other source under clause (g) of sub-section (1) of section 37;(zd)the manner of providing financial information relating to the corporate debtor under sub-section (2) of section 37;(ze)the form, the manner and the supporting documents to be submitted by operational creditor to prove the claim under sub-section (3) of section 38;(zf)the time within which the liquidator shall verify the claims under sub-section (1) of section 39;(zg)the manner of determining the value of claims under section 41;(zh)the manner of relinquishing security interest to the liquidation estate and receiving proceeds from the sale of assets by the liquidator under clause (a), and the manner of realising security interest under clause (b) of sub-section (1) of section 52;(zi)the other means under clause (b) of sub-section (3) of section 52;(zj)the manner in which secured creditor shall be paid by the liquidator under sub-section (9) of section 52;(zk)the period and the manner of distribution of proceeds of sale under sub-section (1) of section 53;(zka)[ such number of financial creditors and the manner of proposing the insolvency professional, and the form for approving such insolvency professional by the financial creditors under clause (e), the persons who shall provide approval under the proviso to clause (e), the form for making a declaration under clause (f) of sub-section (2) of section 54A; [Inserted by Act No. 26 of 2021.](zkb)the form for obtaining approval from financial creditors under sub-section (3), and the persons who shall provide approval under the proviso to sub-section (3) of section 54A;(zkc)the other conditions for the base resolution plan under clause (c), and such information and documents under clause (d) of sub-section (4) of section 54A;(zkd)the form in which the report is to be prepared under clause (a), such reports and other documents under clause (b), and such other duties under clause (c) of sub-section (1), and the manner of determining and bearing the fees in sub-section (3) of section 54B;(zke)the form for providing written consent of the insolvency professional under clause (b), the form for declaration under clause (c), the information relating to books of account and such other documents relating to such period under clause (d) of sub-section (3) of section 54C;(zkf)the form and manner for making application for termination of the pre-packaged insolvency resolution process under sub-section (3) of section 54D;(zkg)the form and manner of making public announcement under clause (c) of sub-section (1) of section 54E;(zkh)the manner of confirming the list of claims under clause (a), the manner of informing creditors under clause (b), the manner of maintaining an updated list of claims under clause (c), the form and manner of preparing the information memorandum under clause (g), and such other duties under clause (i) of sub-section (2) of section 54F;(zki)such other persons under clause (c), the manner of appointing accountants, legal or other professionals under clause (e), such other matters under sub-clause (iv) of clause (f) and the manner of taking other actions under clause (g) of sub-section (3) of section 54F;(zkj)the manner of determination of fees and expenses as may be incurred by the resolution professional under sub-section (6) of section 54F;(zkk)the manner of bearing fees and expenses under sub-section (7) of section 54F;(zkl)the form and manner of list of claims and preliminary information memorandum under sub-section (1) of section 54G;(zkm)the conditions under clause (a) of section 54H;(zkn)the manner of alteration of the composition of the committee of creditors under the proviso to sub-section (1) of section 54-I;(zko)the form and manner of making application under sub-section (1) of section 54J;(zkp)the manner of inviting prospective resolution applicants under sub-section (5) of section 54K;(zkq)the other conditions under sub-section (6) of section 54K;(zkr)the conditions under clause (a) and the manner of providing the basis for evaluation of resolution plans and the information referred to in section 29 under sub-section (7) of section 54K;(zks)the conditions under the proviso to sub-section (10) of section 54K;(zkt)the manner and conditions under sub-section (11) of section 54K;(zku)the form and manner of filing application under the proviso to sub-section (12) of section 54K;(zkv)the other requirements under sub-section (13) of section 54K;(zkw)the form for submission of written consent under clause (b) of sub-section (2) of section 54-O;](zl)the other means under clause (a) and the other information under clause (b) of section 57;(zm)the conditions and procedural requirements under sub-section (2) of section 59;(zn)the details and the documents required to be submitted under sub-section (7) of section 95;(zo)the other matters under clause (c) of sub-section (3) of section 105;(zp)the manner and form of proxy voting under sub-section (4) of section 107;(zq)the manner of assigning voting share to creditor under sub-section (2) of section 109;(zr)the manner and form of proxy voting under sub-section (3) of section 133;(zs)the fee to be charged under sub-section (1) of section 144;(zt)the appointment of other officers and employees under sub-section (2), and the salaries and allowances payable to, and other terms and conditions of service of, such officers and employees of the Board under sub-section (3), of section 194;(zu)the other information under clause (i) of sub-section (1) of section 196;(zv)the intervals in which the periodic study, research and audit of the functioning and performance of the insolvency professional agencies, insolvency professionals and information utilities under clause (r), and mechanism for disposal of assets under clause (t), of sub-section (1) of section 196;(zw)the place and the time for discovery and production of books of account and other documents under clause (i) of sub-section (3) of section 196;(zx)the other committees to be constituted by the Board and the other members of such committees under section 197;(zy)the other persons under clause (b) and clause (d) of section 200;(zz)the form and the manner of application for registration, the particulars to be contained therein and the fee it shall accompany under sub-section (1) of section 201;(zza)the form and manner of issuing a certificate of registration and the terms and conditions thereof, under sub-section (3) of section 201;(zzb)the manner of renewal of the certificate of registration and the fee therefor, under sub-section (4) of section 201;(zzc)the other ground under clause (d) of sub-section (5) of section 201;(zzd)the form of appeal to the National Company Law Appellate Tribunal, the period within which it shall be filed under section 202;(zze)the other information under clause (g) of section 204;(zzf)the other grounds under Explanation to section 196;(zzg)the setting up of a governing board for its internal governance and management under clause (e), the curriculum under clause (l), the manner of conducting examination under clause (m) , of section 196;(zzh)the time within which, the manner in which, and the fee for registration of insolvency professional under sub-section (1) of section 207;(zzi)the categories of professionals or persons, the qualifications and experience and the fields under sub-section (2) of section 207;(zzj)the manner and the conditions subject to which the insolvency professional shall perform his function under clause (f) of sub-section (2) of section 208;(zzk)the form and manner in which, and the fee for registration of information utility under sub-section (1) of section 210;(zzl)the form and manner for issuing certificate of registration and the terms and conditions thereof, under sub-section (3) of section 210;(zzm)the manner of renewal of the certificate of registration and the fee therefor, under sub-section (4) of section 210;(zzn)the other ground under clause (d) of sub-section (5) of section 210;(zzo)the form, the period and the manner of filling appeal to the National Company Law Appellate Tribunal under section 211;(zzp)the number of independent members under section 212;(zzq)the services to be provided by information utility and the terms and conditions under section 213;(zzr)the form and manner of accepting electronic submissions of financial information under clause (b) and clause (c) of section 214;(zzs)the minimum service quality standards under clause (d) of section 214;(zzt)the information to be accessed and the manner of accessing such information under clause (f) of section 214;(zzu)the statistical information to be published under clause (g) of section 214;(zzv)the form, the fee and the manner for submitting or accessing information under sub-section (1) of section 215;(zzw)the form and manner for submitting financial information and information relating to assets under sub-section (2) of section 215;(zzx)the manner and the time within which financial information may be updated or modified or rectified under section 216;(zzy)the form, manner and time of filing complaint under section 217;(zzz)the time and manner of carrying out inspection or investigation under subsection (2) of section 218;(zzza)the manner of carrying out inspection of insolvency professional agency or insolvency professional or information utility and the time for giving reply under section 219;(zzzb)the procedure for claiming restitution under sub-section (6), the period within which such restitution may be claimed and the manner in which restitution of amount may be made under sub-section (7) of section 220;(zzzc)the other funds of clause (c) of sub-section (1) of section 222.