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 103A] [Entire Act]

Bengal Presidency - Subsection

Section 103A(2) in Presidency-Towns Insolvency Act, 1909

(2)The disqualifications which an insolvent is subject to under this section shall be removed, and shall cease if--
(a)the order of adjudication is annulled under sub- section (1) of section 21, or
(b)he obtains from the Court an order of discharge, whether absolute or conditional, with a certificate that his insolvency was caused by misfortune without any misconduct on his part.