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 7] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(1) in Presidency-towns Insolvency Act, 1909

(1)The Court may review, rescind or vary any order made by it under its insolvency jurisdiction.