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] [Entire Act]

State of Madhya Pradesh - Section

Section 68 in Madhya Pradesh Bhu-Rajasva Sanhita (Rajasva Nyayalayon Ki Prakriya) Niyam, 2019

68. Attachment of negotiable instruments.

- Where the-property is a negotiable instrument not deposited in any other Court, nor in the custody of a public officer, the attachment shall be made by actual seizure, and the instrument shall be brought into Revenue Court and held subject to further orders of the Revenue Court.