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 5] [Entire Act]

Union of India - Section

Section 75 in Presidency-towns Insolvency Act, 1909

75. Power to allow insolvent to manage property, and allowance to insolvent for maintenance or service.

(1)Subject to such conditions and limitations as may be prescribed, the official assignee may appoint the insolvent himself to superintend the management of the property of the insolvent or of any part thereof, or to carry on the trade (if any) of the insolvent, Act, 1943 (Mad. 5 of 1943), s. 6. for the benefit of his creditors, and in any other respect to aid in administering the property in such manner and on such terms as the official assignee may direct.
(2)Subject as aforesaid, the Court may, from time to time, make such allowance as it thinks just to the insolvent out of his property, for the support of the insolvent and his family, or in consideration of his services, if he is engaged in winding up his estate, but any such allowance may at any time be varied or determined by the Court.