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 22(1)] [Section 22] [Entire Act]

State of Maharashtra - Subsection

Section 22(1)(b) in The Hyderabad Agricultural Debtors Relief Act, 1956

(b)In the account of principal there shall be debited to the debtor only such money as may, from time to time, have been actually received by him or on his account from the creditor, and the price of goods, if any, sold to him by the creditor;