Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(m) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017 (m)"repayment account" means the bank account to which a debtor is obliged to repay its debt, as recorded in an information utility;