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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(1) in The Hyderabad Agricultural Debtors Relief Act, 1956

(1)Notwithstanding the fact that no application has been filed under section 4 -
(a)every creditor, on being required to do so by notice in writing by any of his debtors, shall, within two months from the date of the receipt of such notice, file before the Court a true and correct statement of all his claims against such debtor and shall at the same time send a copy thereof to such debtor, and
(b)every debtor, on being required to do so by notice in writing by any of his creditors, shall, within two months from the date of the receipt of such notice, file before the Court a true and correct statements.
(i)of all the debts owned by such debtor;
(ii)whether he holds any land used for agricultural purposes and whether he has been cultivating land personally;
(iii)of his income from agriculture and from sources other than agriculture in the year preceding the date of the notice.
The debtor shall at the same time send a copy of such statement to such creditor;Provided that, the Court may, for sufficient cause, extend, from time to time, the period within which the creditor or the debtor, as the case may be, may file such statement.