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 1] [Section 19] [Entire Act]

Union of India - Subsection

Section 19(16) in The Recovery Of Debts Due To Banks And Financial Institutions Act, 1993

(16)If an order of attachment is made without complying with the provisions of sub-section (13), such attachment shall be void.