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 42(1)] [Section 42] [Entire Act]

Union of India - Subsection

Section 42(1)(h) in The Provincial Insolvency Act, 1920

(h)that the insolvent has on any previous occasion been adjudged an insolvent or made a composition or arrangement with his creditors;