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 63(1)] [Section 63] [Entire Act] State of Kerala - Subsection Section 63(1)(a) in Kerala Insolvency Act, 1955 (a)the amount required to satisfy the debts proved under this Act after deducting the moneys already received;