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 21] [Entire Act]

Union of India - Section

Section 103 in Presidency-towns Insolvency Act, 1909

103. Punishment of insolvent for certain offences.

- Any person adjudged insolvent who-
(a)fraudulently with the intent to conceal the state of his affairs or to defeat the objects of this Act,-
(i)has destroyed or otherwise wilfully prevented or purposely withheld the production of any book, paper or writing relating to such of his affairs as are subject to investigation under this Act, or
(ii)has kept or caused to be kept false books, or
(iii)has made false entries in, or withheld entries from, or wilfully altered or falsified, any book, paper or writing relating to such of his affairs as are subject to investigation under this Act, or
(b)fraudulently with intent to diminish the sum to be divided amongst his creditors or of giving an undue preference to any of the said creditors,-
(i)has discharged or concealed any debt due to or from him, or
(ii)has made away with, charged, mortgaged or concealed any part of his property of what kind soever,
shall on conviction be punishable with imprisonment for a term which may extend to two years.