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 41] [Entire Act]

Union of India - Subsection

Section 41(iii) in Board For Industrial And Financial Reconstruction Regulations, 1987

(iii)The repayment of dues to Fls/banks should generally not exceed a period of seven years, and the average DSCR should be 1.33.