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] [Section 18] [Entire Act]

Union of India - Subsection

Section 18(6) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(6)An information utility shall-
(a)maintain a list of the
(i)registered users;
(ii)the unique identifiers of the registered users; and
(iii)the unique identifiers assigned to the debts under Regulation 20.
(b)make the list under clause (a) available to all information utilities and the Board.