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 2] [Section 12] [Entire Act]

NCT Delhi - Subsection

Section 12(3) in The Madras Chit Funds Act, 1961

(3)Subject to the provisions of Section 520 of the Companies Act, 1956 (Central Act 1 of 1956), the security given by the foreman under sub-section (1) shall not be liable to be attached in execution of a degree or otherwise-
(i)until the chit is terminated and the claims of all the subscribers are fully satisfied;
(ii)until all dues payable by the foreman under this Act to the Registrar or any other officer have been paid; or
(iii)where owing to the default of the prized subscriber the prize amount due remains unpaid even after the termination of a chit until the foreman deposits such amount in an approved bank mentioned in the chit agreement and intimates in writing the fact of such deposit to the prized subscriber.