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 0] [Section 47(1)] [Section 47] [Entire Act] State of Jammu-Kashmir - Subsection Section 47(1)(c) in The Jammu and Kashmir Sale of Goods Act, 1996 (1939 A.D.) (c)where the buyer becomes insolvent.