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 23] [Entire Act]

Union of India - Section

Section 38 in Presidency-towns Insolvency Act, 1909

38. Discharge of insolvent.

(1)An insolvent may, at any time after the order of adjudication, apply to the Court for an order of discharge, and the Court shall appoint a day for hearing the application, but, save where the public examination of the insolvent has been dispensed with under the provisions of this Act, the application shall not be heard until after such examination has been concluded. The application shall be heard in open Court.
(2)On the hearing of the application, the Court shall take into consideration any report of the official assignee as to the insolvent' s conduct and affairs, and, subject to the provisions of section 39, may-
(a)grant or refuse an absolute order of discharge, or
(b)suspend the operation of the order for a specified time, or
(c)grant an order of discharge subject to any conditions with respect to any earnings or income which may afterwards become due to the insolvent, or with respect to his after-acquired property.