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 2 in Insolvency and Bankruptcy Board of India (Procedure for Governing Board Meetings) Regulations, 2017

2. Definitions.

(1)In these regulations, unless the context otherwise requires:-
(a)"Board" means the Insolvency and Bankruptcy Board of India established under section 188(1) of the Code;
(b)"Chairperson" means the Chairperson of the Board;
(c)"Code" means the Insolvency and Bankruptcy Code, 2016;
(d)"Governing Board" means the Board of Members constituted under section 189(1) of the Code;
(e)"Member" means a Member of the Board and includes the Chairperson, appointed under section 189 of the Code;
(f)"Schedule" means schedule attached to these Regulations;
(g)"Secretary" means Secretary to the Governing Board designated under regulation 9(1) of these Regulations.
(2)Words and expressions used and not defined in these Regulations but defined in the Code shall have the meanings respectively assigned to them in the Code.