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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(2) in Tamil Nadu Debt Relief Rules, 1978

(2)There shall be affixed to every such application, whether by the debtor or by the creditor, a Court-fee stamp to the value of seventy-five paise.