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 30 in Insolvency and Bankruptcy Board of India (Voluntary Liquidation Process) Regulations, 2017

30. List of stakeholders.

(1)The liquidator shall prepare a list of stakeholders on the basis of proofs of claims submitted and accepted under these Regulations, with -
(a)the amounts of claim admitted, if applicable,
(b)the extent to which the debts or dues are secured or unsecured, if applicable,
(c)the details of the stakeholders, and
(d)the proofs admitted or rejected in part, and the proofs wholly rejected.
(2)The liquidator shall prepare the list of stakeholders within forty-five days from the last date for receipt of claims.
(3)The list of stakeholders, as modified from time to time, shall be
(a)available for inspection by the persons who submitted proofs of claim;
(b)available for inspection by members, partners, directors and guarantors of the corporate person;
(c)displayed on the website, if any,of the corporate person;
(d)displayed on the website, if any, designated by the Board for this purpose.