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 86 in Insolvency And Bankruptcy Code, 2016

86. Objections by creditor and their examination by resolution professional.

(1)Any creditor mentioned in the order of the Adjudicating Authority under section 84 to whom a qualifying debt is owed may, within a period of ten days from the date of receipt of the order under section 84, object only on the following grounds, namely:-
(a)inclusion of a debt as a qualifying debt; or
(b)incorrectness of the details of the qualifying debt specified in the order under section 84.
(2)A creditor may file an objection under sub-section (1) by way of an application to the resolution professional.
(3)The application under sub-section (2) shall be supported by such information and documents as may be prescribed.
(4)The resolution professional shall consider every objection made under this section.
(5)The resolution professional shall examine the objections under sub-section (2) and either accept or reject the objections, within ten days of the date of the application.
(6)The resolution professional may examine any matter that appears to him to be relevant to the making of a final list of qualifying debts for the purposes of section 92.
(7)On the basis of the examination under sub-section (5) or sub-section (6), the resolution professional shall-
(a)prepare an amended list of qualifying debts for the purpose of the discharge order;
(b)make an application to the Adjudicating Authority for directions under section 90; or
(c)take such other steps as he considers necessary in relation to the debtor.