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 5A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5A(3) in The U.P. Debt Relief Rules, 1977

(3)Before making an order under sub-section (2) of Section 6-A, the Debt Settlement Officer shall give an opportunity of hearing to the parties and examine the evidence produced by them.