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] [Entire Act]

Bengal Presidency - Section

Section 112 in Presidency-Towns Insolvency Act, 1909

112. 1 Rules.-

(1)The Courts having jurisdiction under this Act may from time to time make rules for carrying into effect the objects of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for and regulate--
(a)the fees and percentages to be charged under this Act and the manner in which the same are to be collected and accounted for and the account to which they are to be paid;
(b)the investment, whether separately or collectively, or unclaimed dividends, balances and other sums appertaining to the estates of insolvent debtors whether adjudicated insolvent under this or any former enactment; and the application of the proceeds of such investment;
(c)the proceedings of the official assignee in taking possession of and realising the estates of insolvent debtors; 2
(e)the receipts, payments and accounts of the official assignee;
(f)the audit of the accounts of the official assignee;
(g)the payment 3 of the costs of the audit of his accounts out of the proceeds of the investments in his hands;