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 32(2)] [Section 32] [Entire Act] State of Maharashtra - Subsection Section 32(2)(iii) in The Hyderabad Agricultural Debtors Relief Act, 1956 (iii)in fixing the priority in which debts shall be paid the following order shall be followed :-