Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 13(5)] [Section 13] [Entire Act] State of Karnataka - Subsection Section 13(5)(ii) in Karnataka Debt Relief Act, 1980 (ii)Any bony-fide transferee for value without notice of the real nature of such transfer or his representative;