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 1] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(6) in Insolvency And Bankruptcy Code, 2016

(6)The resolution professional shall submit the resolution plan as approved by the committee of creditors to the Adjudicating Authority.