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 48] [Entire Act]

State of Kerala - Subsection

Section 48(4) in Kerala Insolvency Act, 1955

(4)Where a security is so valued, the Court may at any time before realisation redeem it on payment to the creditor of the assessed value.