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 131] [Section 42] [Entire Act] State of Gujarat - Subsection Section 42(d) in Gujarat Money-Lenders Act, 2011 (d)demands, charges or receives from a debtor the interest at higher rate in contravention of sub-section (3) of section 33; or