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 5] [Entire Act]

Union of India - Subsection

Section 5(5) in The Insolvency and Bankruptcy Board of India (Inspection and Investigation) Regulations, 2017

(5)The interim order referred to sub-regulation (4) shall lapse on expiry of 90 days.