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 49(1)] [Section 49] [Entire Act]

Union of India - Subsection

Section 49(1)(c) in Presidency-towns Insolvency Act, 1909

(c)rent due to a landlord from the insolvent: provided the amount payable under this clause shall not exceed one month' s rent.