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] [Entire Act]

State of Punjab - Section

Section 34 in The Punjab Insolvency Rules

34. Proof of debt by affidavit.

- A creditor's proof may be by an affidavit in Form No. 6 with such variations as circumstances may require.