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] [Entire Act]

State of West Bengal - Section

Section 8 in The West Bengal Relief of Rural Indebtedness Act, 1975

8. Prohibition regarding rate and amount of interest.

- Notwithstanding anything contained in any law for the time being in force, or in any agreement, no debtor shall be liable to pay after the commencement of this Act -
(a)any sum in respect of principal and interest which together exceeds twice the principal,
(b)on account of interest outstanding on the date up to which such liability is computed, a sum greater than the principal outstanding on such date;
(c)any interest other than simple interest at a rate of six per centum per annum or the rate stipulated between the parties, whichever is less.