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] [Entire Act]

State of Punjab - Section

Section 49 in The Punjab Insolvency Rules

49. Proved creditors only may oppose discharge.

- Every creditor who has proved shall be entitled in person or by pleader to appear at the hearing and oppose the discharge.