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 208] [Entire Act]

State of Jharkhand - Subsection

Section 208(22) in Civil Court Rules of the High Court of Judicature at Patna

(22)Where a firm of debtors files an insolvency petition the same shall contain the names in full of the individual partners, and if such petition is signed the firm's name the petition shall be accompanied by an affidavit made by the partner who signs the petition showing that all the partners concur in filing of the same.