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 0] [Section 63] [Entire Act]

State of Kerala - Subsection

Section 63(1) in Kerala Insolvency Act, 1955

(1)In any local area in which a declaration has been made under Section 68 of the Code of Civil Procedure, 1908, and is in force no sale of immovable property paying revenue to the Government or held or let for agricultural purposes shall be made by the receiver; but after the other property of the insolvent has been realised, the Court shall ascertain-
(a)the amount required to satisfy the debts proved under this Act after deducting the moneys already received;
(b)the immovable property of the insolvent remaining unsold; and
(c)the incumbrances (if any) existing thereon; and shall forward a statement to the Collector containing the particulars aforesaid; and thereupon the Collector shall proceed to raise the amount so required by the exercise of such of the powers conferred on him by paragraphs 2 to 10 of the Third Schedule to the said Code as he thinks fit, and subject to the provisions of those paragraphs so far as they are applicable, and shall hold at the disposal of the Court all sums that may come to his hands, by the exercise of such powers.