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 6] [Entire Act]

Bengal Presidency - Subsection

Section 6(2) in Presidency-Towns Insolvency Act, 1909

(2)The powers referred to in sub- section (1) are the following, namely:--
(a)to hear insolvency petitions presented by debtors, and to make orders of adjudication thereon;
(b)to hold the public examination of insolvents;