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 2] [Entire Act]

NCT Delhi - Subsection

Section 2(12) in The Madras Chit Funds Act, 1961

(12)"non-prized subscriber" does not include a subscriber who has defaulted in the payment of subscriptions due according to terms of the chit agreement;