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 15] [Entire Act]

State of Madhya Pradesh - Subsection

Section 15(3) in The Bhopal Debt Redemption Act, 1955

(3)When a decree is executed by the grant of a mortgage under the first proviso to Section 24, then notwithstanding a different rate in the decree, the rate of interest shall from the date when such mortgage is granted be deemed to be three per cent per annum simple interest.