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 21(6A)] [Section 21] [Entire Act] Union of India - Subsection Section 21(6A)(c) in Insolvency And Bankruptcy Code, 2016 (c)is represented by a guardian, executor or administrator, such person shall act as authorised representative on behalf of such financial creditors,