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] [Entire Act]

Union of India - Section

Section 13 in The Insolvency and Bankruptcy Board of India (Inspection and Investigation) Regulations, 2017

13. Disposal of Show-cause notice.

(1)The Disciplinary Committee, after providing an opportunity of being heard to the notice, shall dispose of the show-cause notice by a reasoned order.
(2)The Disciplinary Committee shall dispose of the show-cause notice within a period of 180 days of the issue of the show-cause notice.
(3)The order under sub-regulation (1) may provide for-
(a)closure of show-cause notice without any direction;
(b)warning;
(c)any of the actions under sub-sections (2), (3) and (4) of section 220;
(d)a reference to the Board to take any action under sub-section (5) of section 220 or sub-section (2) of section 236; or
(e)any other action or direction as may be considered appropriate.
(4)The order under sub-regulation (1) shall not become effective until thirty days have elapsed from the date of issue of the order, unless the Disciplinary Committee states otherwise in the order along with the reasons for the same.
(5)The order under sub-regulation (1) shall be issued to the notice immediately, and be published on the website of the Board.
(6)If the order under sub-regulation (1) suspends or cancels the registration of a service provider, the Disciplinary Committee may, if it considers fit, require the service provider to-
(a)discharge pending obligations, if any;
(b)continue its functions till such time as may be directed, only to enable clients to shift to another service provider; and
(c)comply with any other directions.