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 24(1)] [Section 24] [Entire Act]

State of Kerala - Subsection

Section 24(1)(b) in Kerala Insolvency Act, 1955

(b)that the debtor, if he does not appear on a petition presented by a creditor, has been served with notice of the order admitting the petition; and