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 6] [Entire Act]

Union of India - Subsection

Section 6(2) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(2)The certificate of registration shall be subject to the conditions that the information utility shall -
(a)abide by the Code;
(b)abide by its bye-laws;
(c)at all times after the grant of the certificate continue to satisfy the requirements under Regulation 5(4);
(d)pay a fee of fifty lakh rupees to the Board, within fifteen days of receipt of intimation of registration or renewal from the Board, as applicable;
(e)[ pay an annual fee of fifty lakh rupees to the Board, within fifteen days from the date of commencement of the financial year: [Substituted by Notification No. IBBI/2019-20/GN/REG046, dated 25.7.2019 (w.e.f. 31.3.2017).]
Provided that no annual fee shall be payable in the financial year in which an information utility is granted registration or renewal, as the case may be:Provided further that without prejudice to any other action which the Board may take as it deems fit, any delay in payment of fee by an information utility shall attract simple interest at the rate of twelve percent per annum until paid.Illustration
(a)Where an information utility is registered on 1st December, 2016, it shall pay a fee of fifty lakh rupees within fifteen days of receipt of intimation of registration. No further payment is required to be made for the financial year 2016-17. The annual fee of fifty lakh rupees for the financial year 2017-18 becomes due on 1st April, 2017 and the same shall be paid on or before 15th April, 2017 and so on.
(b)Where the annual fee is paid on 20th April, 2017, interest at the rate of twelve percent per annum shall be paid for the delay of five days.]
(f)seek prior approval of the Board for-
(i)the acquisition of shares or voting power by a person, which taken together with paid-up equity shares or voting power, if any, held by such person, entitles him to hold more than five per cent, directly or indirectly, of the paid-up equity share capital or total voting power;
(ii)a change of control;
(iii)a merger, amalgamation or restructuring;
(iv)sale, disposal, or acquisition of the whole, or substantially the whole, of its undertaking;
(v)voluntary liquidation, dissolution, or any similar action involving the discontinuation of its business.
(g)intimate the Board if a person holding more than five per cent, directly or indirectly, of its paid-up equity share capital or total voting power ceases to hold at least five per cent, directly or indirectly, of its paid-up equity share capital or total voting power, within fifteen days from such cessation;
(h)take adequate steps for redressal of grievances;
(i)take over information stored with other information utilities on the directions of and in the manner directed by the Board, and provide core services to their users; and
(j)abide by such other conditions as may be stipulated by the Board.