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 106(2)] [Section 106] [Entire Act] Union of India - Subsection Section 106(2)(c) in Insolvency And Bankruptcy Code, 2016 (c)there is a necessity of summoning a meeting of the creditors, if required, to consider the repayment plan: