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 9] [Entire Act]

State of West Bengal - Subsection

Section 9(2) in The West Bengal Relief of Rural Indebtedness Act, 1975

(2)Notwithstanding anything contained in any law for the time being in force, no decree of a civil Court or certificate under the Bengal Public Demands Recovery Act, 1913, in relation to a debt to which the provisions of this Act apply, shall be executed.