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 Himachal Pradesh - Section

Section 3 in The Himachal Pradesh Debt Reduction Act, 1976

3. Amendment of section 10 of the Provincial Insolvency Act, 1920.

- In sub-section (1) of section 10 of the Provincial insolvency Act, 1920, after the existing clause (a) the following clause shall be inserted:"(aa) his debts amount to two hundred and fifty rupees, and he satisfies the court that he is entitled to summary administration of his estate under section 74 of this Act; or"