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 52] [Entire Act]

State of Kerala - Subsection

Section 52(2) in Kerala Insolvency Act, 1955

(2)Nothing in this section shall affect the right of a secured creditor in respect of the property against which the decree is executed.