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 Tamilnadu - Section

Section 123 in Tamil Nadu Co-operative Societies Rules, 1988

123. Attachment of share or interest in movables, negotiable instruments and property in custody of Court or public officer.

(1)Where the property to be attached consists of the share or interest of the judgement-debtor in immovable property belonging to him and another as co-owners, the attachment shall be made by a notice to judgement-debtor prohibiting him from transferring the share or interest or charging it in any way.
(2)Where the property to be attached is a negotiable instrument not deposited in a Court nor in the custody of a public officer, the attachment shall be made by the actual seizure and the instrument shall be brought to the office of the Registrar ordering the attachment and be held subject to his further orders.
(3)Where the property to be attached is in the custody of any Court or public officer, the attachment shall be made by a notice to such Court or officer, requesting that such property and any interest or dividend becoming payable thereon may be held subject to the further orders of the Registrar issuing the notice:Provided that, where such property is in the custody of a Court or Registrar, any question of title or priority arising between the decree-holder and any other person, not being the judgement-debtor, claiming to be interested in such property by virtue of any assignment, attachment or otherwise, shall be determined by such Court or Registrar.Explanation. - In this rule, "public officer" includes a Liquidator appointed under sub-section (1) of section 138.