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 16] [Entire Act]

State of Gujarat - Subsection

Section 16(4) in Gujarat Rural Debtors' Relief Act, 1976

(4)For the purpose of such recovery under sub-section (3), the certificate granted to the debtor under sub-section (2) shall be final and a conclusive proof of the arrears stated to be due therein.