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] [Section 39] [Entire Act]

Union of India - Subsection

Section 39(2) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(2)An information utility shall not amend its exit management plan without the prior approval of the Board.