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 3(1)] [Section 3] [Entire Act]

State of Jharkhand - Subsection

Section 3(1)(e) in Bihar Debt Relief Act, 1976

(e)every property pledged by a Scheduled debtor shall on the commencement of this Act stand released in favour of such debtor, and the creditor shall be bound to return the same to the debtor forthwith.