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 10B] [Entire Act]

State of Jharkhand - Subsection

Section 10B(3) in The Court of Wards Act, 1879

(3)If any document, which to the knowledge of the creditor is in his possession, power or control, is not produced by him as required by sub-section (1), the document shall not be admissible in evidence against the ward, whether during the continuance of the management or afterwards in any suit brought by the creditor or by any person claiming under him in respect of such claim.