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 3] [Section 45] [Entire Act]

Union of India - Subsection

Section 45(2) in Presidency-towns Insolvency Act, 1909

(2)Save as otherwise provided by sub- section (1), an order of discharge shall release the insolvent from all debts provable in insolvency.