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 25(2)] [Section 25] [Entire Act]

Union of India - Subsection

Section 25(2)(a) in Insolvency And Bankruptcy Code, 2016

(a)take immediate custody and control of all the assets of the corporate debtor, including the business records of the corporate debtor;