Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 10A(6)] [Section 10A] [Entire Act] State of Tamilnadu - Subsection Section 10A(6)(ii) in Tamil Nadu Debt Relief Act, 1979 (ii)nothing contained in this sub-section shall be deemed to require the creditor to refund any sum which has been paid to him.