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 6] [Entire Act]

Bombay Presidency - Subsection

Section 6(3) in The Bombay Money-Lenders Act, 1946

(3)The application shall also contain such other particulars as may be prescribed.[ [(4) Every application shall be accompanied by a licence fee of [two hundred rupees]: [Sub-sections (4) and (5) were added by Bombay 58 of 1948, Section 3(iii).]Provided that, where an application is made after the expiry of the period prescribed by rules, it shall be accompanied by a licence fee of [four hundred rupees.] [These words were substituted for the words 'two hundred' by Maharashtra 7 of 1992, Section 2(b).]]