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 35 in Insolvency and Bankruptcy Board of India (Voluntary Liquidation Process) Regulations, 2017

35. Distribution.

(1)The liquidator shall distribute the proceeds from realization within six months from the receipt of the amount to the stakeholders.
(2)The liquidation costs shall be deducted before such distribution is made.
(3)The liquidator may, with the approval of the corporate person, distribute amongst the stakeholders, an asset that cannot be readily or advantageously sold due to its peculiar nature or other special circumstances.