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 31] [Entire Act]

State of Maharashtra - Subsection

Section 31(2) in The Hyderabad Agricultural Debtors Relief Act, 1956

(2)If all the debts found due by a debtor after taking accounts under section 22 are unsecured, such debts shall be further scaled down pro rata to the paying capacity of the debtor.