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 6 in Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Corporate Persons) Regulations, 2016

6. Public announcement.

(1)An insolvency professional shall make a public announcement immediately on his appointment as an interim resolution professional.Explanation: 'Immediately' means not later than three days from the date of his appointment.
(2)The public announcement referred to in sub-regulation (1) shall:
(a)be in Form A of the Schedule;
(b)be published -
(ba)[ state where claim forms can be downloaded or obtained from, as the case may be; [Inserted by Notification No. IBBI/2018-19/GN/REG031, dated 3.7.2018 (w.e.f 30.11.2016).]
(i)in one English and one regional language newspaper with wide circulation at the location of the registered office and principal office, if any, of the corporate debtor and any other location where in the opinion of the interim resolution professional, the corporate debtor conducts material business operations;
(ii)on the website, if any, of the corporate debtor; and
(iii)on the website, if any, designated by the Board for the purpose,
(bb)offer choice of three insolvency professionals identified under regulation 4A to act as the authorised representative of creditors in each class; and]
(c)provide the last date for submission of proofs of claim, which shall be fourteen days from the date of appointment of the interim resolution professional.
(3)The applicant shall bear the expenses of the public announcement which may be reimbursed by the committee to the extent it ratifies them.[***] [Omitted 'Clarification - The expenses on the public announcement shall not form part of insolvency resolution process costs' by Notification No. IBBI/2018-19/GN/REG031, dated 3.7.2018 (w.e.f 30.11.2016).]