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]

NCT Delhi - Section

Section 19 in Punjab Relief of Indebtedness Act, 1934

19. Bar to successive applications.

- If once an application has made by a debtor and disposed of, no boa d shall entertain a second application within two years of the date of disposa1 of the first application.