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 The Gujarat Agricultural Credit (Provision of Facilities) Act, 1979

8. Exemption from registration of charge or mortgage in favour of bank.

- Notwithstanding anything contained in the Registration Act, 1908 (XVI of 1908), it shall not be necessary to register a charge in respect of which a declaration has been made under sub-section (1) of section 5, or in respect of which a variation has been made under sub-section (2) of that section, or a mortgage executed by an agriculturist in favour of a bank and such charge, variation or mortgage shall have effect from the date it is created or made, provided that the bank sends within such time, and in such manner as may be prescribed, a copy of the instrument whereby the charge, variation or mortgage is created or made to the registering Officer within the local limits of whose jurisdiction the whole or any part of the property charged or mortgaged is situated, and such Registering Officer shall file a copy or copies, as the case may be, in his Book No. 1 prescribed under section 51 of the Registration Act, 1908 (XVI of 1908).