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 38] [Entire Act]

Union of India - Section

Section 4 in Presidency-towns Insolvency Act, 1909

4. Jurisdiction to be exercised by a single Judge.

- All matters in respect of which jurisdiction is given by this Act shall be ordinarily transacted and disposed of by or under the direction of one of the Judges of the Court, and the Chief Justice [* * *] [The words ior Judicial Commissioneri ommited by the A.O.1948] shall, from time to time, assign a Judge for that purpose.