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 1] [Section 103] [Entire Act]

Union of India - Subsection

Section 103(b) in Presidency-towns Insolvency Act, 1909

(b)fraudulently with intent to diminish the sum to be divided amongst his creditors or of giving an undue preference to any of the said creditors,-
(i)has discharged or concealed any debt due to or from him, or
(ii)has made away with, charged, mortgaged or concealed any part of his property of what kind soever,