Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30(1)] [Section 30] [Entire Act] Union of India - Subsection Section 30(1)(b) in Insolvency and Bankruptcy Board of India (Voluntary Liquidation Process) Regulations, 2017 (b)the extent to which the debts or dues are secured or unsecured, if applicable,