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 50] [Entire Act]

State of Kerala - Subsection

Section 50(1) in Kerala Insolvency Act, 1955

(1)A debt may be proved under this Act by delivering, or sending by post in a registered letter, to the Court an affidavit verifying the debt.