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 8(3)] [Section 8] [Entire Act] State of Tamilnadu - Subsection Section 8(3)(a) in Tamil Nadu Debt Relief Act, 1980 (a)under section 5, any movable property pledged by any debtor who is a party to such appeal shall not be either returned or disposed of under this Act; and