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 5] [Entire Act]

NCT Delhi - Subsection

Section 5(iii) in Punjab Relief of Indebtedness Act, 1934

(iii)for the word "may" after the word "namely" in sub-section (1) the word "shall" be substituted ;