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 6] [Entire Act]

State of Kerala - Subsection

Section 6(a) in Kerala Insolvency Act, 1955

(a)if he makes a transfer of all or substantially all his property to a third person for the benefit of his creditors generally;