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 Kerala - Section

Section 84 in Kerala Insolvency Act, 1955

84. Delegation of powers to Official Receivers.

(1)The High Court, with the like sanction, may from time to time direct that, in any matters in respect of which jurisdiction is given to the Court by this Act, the Official Receiver shall, subject to the directions of the Court, have all or any of the following powers, namely:-
(a)to frame schedules and to admit or reject proofs of creditors;
(b)to make interim orders in any case of urgency; and
(c)to hear and determine any unopposed or ex parte application.
(2)Subject to the appeal to the Court provided for by Section 72, any order made or act done by the Official Receiver m the exercise of the said powers shall be deemed the order or act of the Court.