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] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(3) in The Hire-Purchase Act, 1972

(3)Nothing in sub-section (2) shall relieve the hirer from any liability for any hire which might have accrued due before the termination.