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 146 in Insolvency And Bankruptcy Code, 2016

146. Resignation by bankruptcy trustee.

(1)A bankruptcy trustee may resign if-
(a)he intends to cease practising as an insolvency professional; or
(b)there is conflict of interest or change of personal circumstances which preclude the further discharge of his duties as a bankruptcy trustee.
(2)The Adjudicating Authority shall, within seven days of the acceptance of the resignation of the bankruptcy trustee, direct the Board for his replacement.
(3)The Board shall, within ten days of the direction of the Adjudicating Authority under sub-section (2) recommend another bankruptcy trustee as a replacement.
(4)The Adjudicating Authority shall appoint the bankruptcy trustee recommended by the Board under sub-section (3) within fourteen days of receiving the recommendation.
(5)The replaced bankruptcy trustee shall deliver possession of the estate of the bankrupt to the bankruptcy trustee appointed under sub-section (4), on the date of his appointment.
(6)The Adjudicating Authority may give directions to the bankruptcy trustee who has resigned-
(a)to share all information with the new bankruptcy trustee in respect of the bankruptcy process; and
(b)to co-operate with the new bankruptcy trustee in such matters as may be required.
(7)The bankruptcy trustee appointed under this section shall give a notice of his appointment to the committee of creditors and the bankrupt within seven days of his appointment.
(8)The bankruptcy trustee replaced under this section shall be released in accordance with the provisions of section 148.