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 13] [Entire Act]

State of Karnataka - Subsection

Section 13(5) in Karnataka Debt Relief Act, 1980

(5)Nothing in this section shall apply to.-
(i)A transfer which has been finally adjudged to be a transfer, other than a mortgage, by a competent court;
(ii)Any bony-fide transferee for value without notice of the real nature of such transfer or his representative;
(iii)Any transfer made prior to 1st March 1974;
(iv)A transfer in respect of which a proceeding is pending under section 23 of the Karnataka Agricultural Debtors Relief Act, 1966 (Karnataka Agricultural Debtors Relief Act, 1966 (Karnataka Act 29 of 1966), to declare that it is in the nature of a mortgage.