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 94] [Entire Act]

Union of India - Subsection

Section 94(4) in Insolvency And Bankruptcy Code, 2016

(4)A debtor shall not be entitled to make an application under sub-section (1) if he is-
(a)an undischarged bankrupt;
(b)undergoing a fresh start process;
(c)undergoing an insolvency resolution process; or
(d)undergoing a bankruptcy process.