Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 130(2)] [Section 130] [Complete Act]
Central Government Act
Section 130(2)(i) in The Transfer Of Property Act, 1882
(i) A owes money to B, who transfers the debt to C. B then demands the debt from A, who, not having received notice of the transfer, as prescribed in section 131, pays B. The payment is valid, and C cannot sue A for the debt.