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 14] [Entire Act]

Union of India - Subsection

Section 14(a) in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

(a)the realizable properties of the corporate debtor are insufficient to cover the cost of the liquidation process; and