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 65] [Entire Act]

State of Kerala - Subsection

Section 65(1) in Kerala Insolvency Act, 1955

(1)In the calculation of dividends, the receiver shall retain in his hands sufficient assets to meet-
(a)debts provable under this Act and appearing, from the insolvent's statements or otherwise, to be due to persons resident in places so distant that in the ordinary course of communication they have not had sufficient time to tender their proofs;
(b)debts provable under this Act, the subject of claims not yet determined;
(c)disputed proofs or claims; and
(d)the expenses necessary for the administration of the estate or otherwise.