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 5 in Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Corporate Persons) Regulations, 2016

5. Extortionate credit transaction.

- A transaction shall be considered extortionate under section 50(2) where the terms:
(1)require the corporate debtor to make exorbitant payments in respect of the credit provided; or
(2)are unconscionable under the principles of law relating to contracts.