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 23] [Entire Act]

Union of India - Section

Section 24 in Presidency-towns Insolvency Act, 1909

24. Insolvent' s schedule.

(1)Where an order of adjudication is made against a debtor, he shall prepare and submit to the Court a schedule verified by affidavit, in such form and containing such particulars of and in relation to his affairs as may be prescribed.
(2)The schedule shall be so submitted within the following times, namely:-
(a)if the order is made on the petition of the debtor, within thirty days from the date of the order,
(b)if the order is made on the petition of a creditor, within thirty days from the date of service of the order.
(3)If the insolvent fails, without reasonable excuse, to comply with the requirements of this section, the Court may, on the application of the official assignee or of any creditor, make an order for his committal to the civil prison.
(4)If the insolvent fails to prepare and submit any such schedule as aforesaid, the official assignee may, at the expense of the estate, cause such a schedule to be prepared in manner prescribed.