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 83] [Entire Act]

State of Kerala - Subsection

Section 83(1) in Kerala Insolvency Act, 1955

(1)The High Court may, with the previous sanction of the Government, make rules for carrying into effect the provisions of this Act.