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 79(3)] [Section 79] [Entire Act] Union of India - Subsection Section 79(3)(a) in Insolvency And Bankruptcy Code, 2016 (a)a debtor who has been adjudged as bankrupt by a bankruptcy order under section 126;