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

7. Submission and verification of claim.

(1)A creditor shall submit its claim along with proof to the resolution professional in Form B, on or before the last date mentioned in the public notice issued under sub-section (1) of section 102.
(2)The creditor shall bear the costs relating to submission of the claim, including proof, under these regulations.
(3)A creditor may prove its claim on the basis of-
(a)records available in an information utility, or
(b)any other documentary evidence which substantiates the existence of claim.
(4)The resolution professional may call for such other evidence or clarification as he deems fit from a creditor for substantiating the whole or part of its claim.
(5)The resolution professional shall verify each claim as soon as it is received and prepare a list of creditors under subsection (1) of section 104 within thirty days from the date of public notice.
(6)Where the amount claimed by a creditor is not precise due to any reason, the resolution professional shall make the best estimate of the amount of the claim based on the information available with him.
(7)The resolution professional shall modify the amounts of claims admitted, including the estimates of claims made under sub-regulation (6), as soon as may be practicable, after he comes across additional information warranting such revision, till the approval of a repayment plan by the creditors.
(8)The claims denominated in foreign currency shall be valued in Indian currency at the official exchange rate as on the resolution process commencement date.Explanation. - For the purposes of this sub-regulation, "official exchange rate" means the reference rate published by the Reserve Bank of India or derived from such reference rate.