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 8] [Entire Act]

State of Assam - Subsection

Section 8(iv) in The Assam Displaced Persons (Rehabilitation Loans) Act, 1951

(iv)if the borrower has wilfully or by negligence caused material deterioration to the assets purchased with or created from the loan; or