Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(1)] [Section 3] [Entire Act] State of Gujarat - Subsection Section 3(1)(i) in The Gujarat Public Moneys (Recovery of Dues) Act, 1979 (i)makes any default in payment of the loan or advance of any instalment thereof; or