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 3] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(g) in Presidency-towns Insolvency Act, 1909

(g)"secured creditor" includes a landlord who under any enactment for the time being in force has a charge on land for the rent of that land;