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 54E in Insolvency And Bankruptcy Code, 2016

54E. Declaration of moratorium and public announcement during prepackaged insolvency resolution process.

(1)The Adjudicating Authority shall, on the pre-packaged insolvency commencement date, along with the order of admission under section 54C -
(a)declare a moratorium for the purposes referred to in sub-section (1) read with sub-section (3) of section 14, which shall, mutatis mutandis apply, to the proceedings under this Chapter;
(b)appoint a resolution professional -
(i)as named in the application, if no disciplinary proceeding is pending against him; or
(ii)based on the recommendation made by the Board, if any disciplinary proceeding is pending against the insolvency professional named in the application;
(c)cause a public announcement of the initiation of the pre-packaged insolvency resolution process to be made by the resolution professional, in such form and manner as may be specified, immediately after his appointment.
(2)The order of moratorium shall have effect from the date of such order till the date on which the pre-packaged insolvency resolution process period comes to an end.