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 188] [Section 439(1)] [Section 439] [Entire Act] Union of India - Subsection Section 439(1)(b) in The Companies Act, 1956 (b)by any creditor or creditors, including any contingent or prospective creditor or creditors; or