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 8 in Gujarat Rural Debtors (Temporary Relief) Act, 1976

8. Restriction on transfer.- Every transfer of immovable property or of any interest therein, made during the specified period, by a debtor who is a judgment-debtor of any decree referred to in clauses (c) and (d) of sub-section (1) of section 3 shall be void against the holder of such decree.