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 46] [Section 9(1)] [Section 9] [Entire Act] Union of India - Subsection Section 9(1)(c) in The Provincial Insolvency Act, 1920 (c)the act of insolvency on which the petition is grounded has occurred within three months before the presentation of the petition: