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 239(2)] [Section 239] [Entire Act] Union of India - Subsection Section 239(2)(h) in Insolvency And Bankruptcy Code, 2016 (h)the value of unencumbered single dwelling unit owned by the debtor under clause (e) of sub-section (13) of section 79;