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 39(2)] [Section 39] [Entire Act] State of Madhya Pradesh - Subsection Section 39(2)(j) in The Bhopal Debt Redemption Act, 1955 (j)the manner in which an account of the loan advanced to an agriculturist or a workman is to be maintained by the creditor;