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 135(4)] [Section 135] [Entire Act] Union of India - Subsection Section 135(4)(a) in Insolvency And Bankruptcy Code, 2016 (a)creditors who are not mentioned in the list of creditors under section 132 and those who have not been given a notice by the bankruptcy trustee;