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 25] [Entire Act]

State of Gujarat - Subsection

Section 25(2) in Gujarat Rural Debtors' Relief Act, 1976

(2)The decision of the debt settlement officer as to the market value of a debt for the purpose of sub-section (1) shall be final and shall not be called in question in any court.