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 36] [Entire Act]

State of Punjab - Subsection

Section 36(ii) in The Punjab Insolvency Rules

(ii)If sufficient funds are not available for a particular dividend in any particular estate a report to this effect should be made to the Court for orders on these dates.