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 Madhya Pradesh - Subsection

Section 6(2) in The (Central Provinces and Berar) Debt Conciliation Act, 1933

(2)Every application presented by a creditor shall contain the following particulars, namely:-
(a)the place where the debtor resides; and
(b)the amount and particulars of this claim against such debtor.