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 10] [Entire Act]

State of Karnataka - Subsection

Section 10(2) in The Karnataka Debt Relief Act, 1976

(2)Notwithstanding such repeal anything done or any action taken under the said Ordinances, shall be deemed to have been done or taken under the corresponding provisions of this Act.