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 9 in Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Personal Guarantors to Corporate Debtors) Regulations, 2019

9. List of creditors.

(1)The list of creditors under sub-section (1) of section 104 shall contain the names of creditors, amount claimed, amount admitted and security interest, if any, in respect of such claims.
(2)The resolution professional shall -
(a)make the list of creditors available for inspection by the persons who submitted claims with proof;
(b)serve a copy of the list of creditors to the guarantor;
(c)make available the list of creditors on the website, if any, of the guarantor;
(d)present the list of creditors at the meeting of creditors; and
(e)file a certified copy of the list of creditors with the Adjudicating Authority along with the repayment plan.