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 26] [Entire Act]

State of Kerala - Subsection

Section 26(2) in Kerala Insolvency Act, 1955

(2)An award under this section shall bar any suit for compensation in respect of such petition and the proceedings thereon.Order of Adjudication.