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 Madhya Pradesh - Subsection

Section 5(2) in The Agriculturists Loans Act, 1884

(2)It shall be in the discretion of the [Collector] [Substituted by MP Adaptation of Laws (State and Concurrent Subjects) (Second Amendment) Order, 1957.] acting under this section to determine the order in which he will resort to the various modes of recovery permitted by it.