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 25 in Insolvency and Bankruptcy Board of India (Fast Track Insolvency Resolution Process for Corporate Persons) Regulations, 2017

25. Voting by the committee.

(1)The actions listed in section 28(1) shall be considered in meetings of the committee.
(2)Any action other than those listed in section 28(1) may be considered in meetings of the committee.
(3)The resolution professional may, at the meeting, take a vote of the members of the committee who are participating in the meeting on any item listed for voting after discussion on the same.
(4)The resolution professional shall -
(a)circulate the minutes of the meeting by electronic means to all members of the committee within forty-eight hours of the conclusion of the meeting; and
(b)seek a vote on the matters listed for voting in the meeting from the members of the committee who did not participate in the meeting or did not vote at the meeting, if any, by electronic means or electronic voting system, where the voting shall be kept open for twenty-four hours from the circulation of the minutes.
(5)At the end of the voting period, the electronic voting portal shall forthwith be blocked.
(6)Once a vote on a resolution is cast by a member of the committee, such member shall not be allowed to change it subsequently.
(7)The resolution professional shall within twenty four hours of the conclusion of the voting, or forty eight hours of the conclusion of the meeting if no electronic vote is required to be sought under this regulation, circulate by electronic means the decision of the committee on agenda items along with the names of the members of the committee who voted for or against the decision, or abstained from voting.Explanation. - For the purposes of these Regulations -
(a)the expressions "voting by electronic means" and its grammatical variant or "electronic voting system" means a "secured system" based process of display of electronic ballots, recording of votes of the members of the committee and the number of votes polled in favour or against, such that the voting exercised by way of electronic means gets registered and counted in an electronic registry in a centralized server with adequate cyber security;
(b)the expression "secured system" means computer hardware, software, and procedure that -
(i)are reasonably secure from unauthorized access and misuse;
(ii)provide a reasonable level of reliability and correct operation;
(iii)are reasonably suited to perform the intended functions; and
(iv)adhere to generally accepted security procedures.