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 6] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(a) in The Provincial Insolvency Act, 1920 (a)creditor includes a decree-holder, debt includes a judgment-debt, and debtor includes a judgment-debtor;