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 198] [Section 118] [Entire Act] Union of India - Subsection Section 118(g) in The Negotiable Instruments Act, 1881 (g)that holder is a holder in due course —that the holder of a negotiable instrument is a holder in due course: