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 Jammu-Kashmir - Section

Section 43 in Jammu and Kashmir Chit Funds Act, 2016

43. Subscriber's dues to be first charge on chit assets.

- Any amount due to the subscriber from a foreman in relation to the chit business shall be a first charge on the chit assets.