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 208] [Entire Act]

Union of India - Section

Section 10 in The Provincial Insolvency Act, 1920

10. Conditions on which debtor may petition

(1)A debtor shall not be entitled to present an insolvency petition, unless he is unable to pay his debts and
(a)his debts amount to five hundred rupees; or
(b)he is under arrest or imprisonment in execution of the decree of any Court for the payment of money;
or
(c)an order of attachment in execution of such a decree has been made, and is subsisting, against his property.
(2)A debtor in respect of whom an order of adjudication [whether made under the Presidency-Towns Insolvency Act, 1909 (3of 1909), or under this Act] [Substituted by Act 11 of 1927, Section 4, for "made under this Act" .] has been annulled, owing to his failure to apply, or to prosecute an application for his discharge, shall not be entitled to present an insolvency petition without the leave of the Court by which the order of adjudication was annulled. Such Court shall not grant leave unless it is satisfied either that the debtor was prevented by any reasonable cause from presenting or prosecuting his application, as the case may be, or that the petition is founded on facts substantially different from those contained in the petition on which the order of adjudication was made.