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 9(3)] [Section 9] [Entire Act]

Union of India - Subsection

Section 9(3)(b) in Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Corporate Persons) Regulations, 2016

(b)other relevant documents, including -
(i)a proof of employment such as contract of employment for the period for which such workman or employee is claiming dues;
(ii)evidence of notice demanding payment of unpaid dues and any documentary or other proof that payment has not been made; or
(iii)an order of a court or tribunal that has adjudicated upon the non-payment of a dues, if any.