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] [Entire Act]

State of Haryana - Section

Section 19 in The Punjab Relief of Indebtedness (Deposit in Court) Rules, 1935

19. Time limits for statement of debts. - If a creditor is allowed an extension of the time limit for the submission of the statement of debts owed to him the Board should give its reasons in writing.