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 12] [Entire Act]

Union of India - Subsection

Section 12(1) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(1)An information utility shall have a Grievance Redressal Policy to deal with any grievance from -
(a)any user; or
(b)any other person or class of persons as may be provided by the Governing Board in respect of its services.