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 43] [Entire Act]

State of Kerala - Subsection

Section 43(3) in Kerala Insolvency Act, 1955

(3)The powers of suspending, and of attaching conditions to, an insolvent's discharge may be exercised concurrently.