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 20C] [Entire Act] State of Tamilnadu - Subsection Section 20C(d) in Tamil Nadu Money-Lenders Act, 1957 (d)if on taking accounts, it is found that the money-lender has received more than what is due to him, pass a decree in favour of the debtor in respect of such excess amount: