Section 6(2)(b) in Karnataka Debt Relief Act, 2018
(b)The Debt Relief Officer shall also direct the creditor.-(i)to deliver possession of the mortgaged property to the debtor on or before the dates specified in the order if the debtor is not already in possession of the mortgaged property; and(ii)to produce on or before the date specified in the order, the mortgaged deed or other document and on such production, the Debt Relief Officer shall make an endorsement of redemption on the mortgage deed or other document and forward a copy of the said endorsement to the concerned Sub-Registrar who shall, notwithstanding anything contained in any other law, register the same.