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 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Hire-Purchase Act, 1972

(2)a hire-purchase agreement shall be void if in respect thereof any of the requirements specified in sub-section (1) has not been complied with.