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 1] [Section 45] [Entire Act]

Union of India - Subsection

Section 45(3) in Presidency-towns Insolvency Act, 1909

(3)An order of discharge shall be conclusive evidence of the insolvency, and of the validity of the proceedings therein.