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 49(1)] [Section 49] [Entire Act] Bengal Presidency - 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.