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 15] [Entire Act]

Union of India - Subsection

Section 15(2) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(2)The bye-laws shall be consistent with, and provide for all matters contained in the Technical Standards, if any.