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]

State of Gujarat - Section

Section 4 in Gujarat Rural Debtors (Temporary Relief) Act, 1976

4. Release of debtors in detention in civil prison.- (1) On the appointed day, every debtor undergoing detention in a civil prison in execution of any decree passed by a civil court in respect of his debt shall be released.

(2)During the specified period, no debtor shall in any case be liable to arrest or detention in a civil prison in execution of any such decree as is referred to in sub-section (1).