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 7(2)] [Section 7] [Entire Act] State of Punjab - Subsection Section 7(2)(iii) in The Punjab Relief of Indebtedness Act, 1934 (iii)[ whose total assets do not exceed five thousand rupees] [Inserted by Punjab Act 12 of 1940, section 4(b)(ii).] :