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 Karnataka - Subsection

Section 5(4) in The Karnataka Debt Relief Act, 1976

(4)After such production or recovery of the article pledged, the Sub- Divisional Magistrate or the executive Magistrate, as the case may be, shall deliver the article to the debtor.