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 2] [Section 51] [Entire Act]

Union of India - Subsection

Section 51(2) in The Provincial Insolvency Act, 1920

(2)Nothing in this section shall affect the rights of a secured creditor in respect of the property against which the decree is executed.