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 34(3)] [Section 34] [Entire Act]

State of Assam - Subsection

Section 34(3)(a) in The Bengal Public Demands Recovery Act, 1913

(a)in any case, if the certificate debtor has omitted to file, in accordance with Section 9, a petition denying liability or to state in his petition denying liability, the ground upon which he claims to have the certificate cancelled or modified and cannot satisfy the Court that there was good reason for the omission; or