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 Madhya Pradesh - Section

Section 22 in The M.P. Adjustment and Liquidation of Industrial Workers' Debt Act, 1936

22. Procedure after determination of debts.

(1)If the adjusted debts of the petitioner do not exceed the sum of the assets and the surplus, the Court shall read out to the parties present the adjusted debts and the names of the creditors to whom they are due and shall discharge the petitioner.
(2)After a petitioner is discharged under sub-section (1), no sum shall be recoverable in any Court in respect of any debt then owned by him, with the exception of the adjusted debts and simple interest on such debts at a rate not exceeding six per cent per annum from the date of discharge.
(3)The entry of a debt in the schedule prepared under Section 21 shall, in any civil proceeding, be conclusive proof that the sum was due to that creditor from the petitioner at the date on which such schedule was signed by the Court.