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 0] [Section 8B(3)] [Section 8B] [Entire Act] State of Assam - Subsection Section 8B(3)(b) in Assam Town and Country Planning Act, 1959 (b)is an applicant to be adjudicated as a bankrupt or insolvent or is an un-certificated bankrupt or undischarged insolvent;