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 3] [Section 53] [Entire Act]

Union of India - Subsection

Section 53(2) in Presidency-towns Insolvency Act, 1909

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