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] [Entire Act]

State of Kerala - Section

Section 63 in Kerala Insolvency Act, 1955

63. Special provisions in regard, to immovable property.

(1)In any local area in which a declaration has been made under Section 68 of the Code of Civil Procedure, 1908, and is in force no sale of immovable property paying revenue to the Government or held or let for agricultural purposes shall be made by the receiver; but after the other property of the insolvent has been realised, the Court shall ascertain-
(a)the amount required to satisfy the debts proved under this Act after deducting the moneys already received;
(b)the immovable property of the insolvent remaining unsold; and
(c)the incumbrances (if any) existing thereon; and shall forward a statement to the Collector containing the particulars aforesaid; and thereupon the Collector shall proceed to raise the amount so required by the exercise of such of the powers conferred on him by paragraphs 2 to 10 of the Third Schedule to the said Code as he thinks fit, and subject to the provisions of those paragraphs so far as they are applicable, and shall hold at the disposal of the Court all sums that may come to his hands, by the exercise of such powers.
(2)Nothing in this Act shall be deemed to affect any provisions of any enactment for the time being in force prohibiting or restricting the execution of decrees or orders against immovable property; and any such provisions shall be deemed to apply to the enforcement of an order of adjudication made under this Act as if it were such a decree or order.Distribution of Property.