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 16] [Entire Act]

State of Gujarat - Subsection

Section 16(2) in Gujarat Rural Debtors' Relief Act, 1976

(2)The debt settlement officer may, on fixing the value of any property under sub-section (1), grant to the debtor certificate for the recovery of the amount stated therein to be due as arrears.