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 10(4)] [Section 10] [Entire Act] Union of India - Subsection Section 10(4)(b) in Insolvency And Bankruptcy Code, 2016 (b)reject the application, if it is incomplete [or any disciplinary proceeding is pending against the proposed resolution professional] [Inserted by Act No. 26 of 2018, dated 17.8.2018.]: