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 11 in Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Personal Guarantors to Corporate Debtors) Regulations, 2019

11. Meeting of creditors.

(1)A creditor, who is included in the list of creditors, shall be entitled to participate in the meetings of creditors.
(2)The voting share of each creditor shall be in proportion to the debt owed to such creditor.
(3)The resolution professional shall convene the first meeting of creditors in accordance with sub-section (1) of section 107 and shall convene the meeting, by giving such notice to the other participants as decided by the creditors, which shall not less than forty-eight hours.
(4)The resolution professional shall convene a meeting of creditors on a request by creditors having thirty-three percent of voting share of creditors.
(5)The notice under this regulation shall be served on every participant at the address provided to the resolution professional in accordance with regulation 12.
(6)Unless otherwise provided in the Code, any decision of the creditors shall require approval of more than fifty percent of voting share of the creditors who voted.