Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 43(1)] [Section 43] [Entire Act] State of Kerala - Subsection Section 43(1)(h) in Kerala Insolvency Act, 1955 (h)that the insolvent has on any previous occasion been adjudged an insolvent or made a composition or arrangement with his creditors;