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] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(a) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(a)its sole object is to provide core services and other services under these Regulations, and discharge such functions as may be necessary for providing these services;