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 25] [Entire Act]

State of Kerala - Subsection

Section 25(2) in Kerala Insolvency Act, 1955

(2)In the case of a petition presented by a debtor, the Court shall dismiss the petition if it is not satisfied of his right to present the petition.