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 24] [Entire Act]

State of Telangana - Subsection

Section 24(2) in Telangana Jagirdars Debt Settlement Act, 1952

(2)If the Board finds that such person is not a debtor or that the total amount of debts due from such person on the date of the application is less than Rs. 5,000/- the Board shall dismiss the application forthwith.