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 63] [Entire Act]

Union of India - Subsection

Section 63(2) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(2)All the grievances received from employees will be placed before the Grievance Redressal Committee within a period of 30 days.