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 6] [Entire Act]

State of Tamilnadu - Section

Section 9 in Tamil Nadu Money-Lenders Act, 1957

9. Money-lender to keep books, give receipts, etc.

(1)Every money-lender shall -
(a)regularly record and maintain or cause to be recorded and maintained, an account showing for each debtor separately -
(i)the date of the loan, the amount of the principal of the loan, the rate of interest charged on the loan and the nature of security taken, if any; and
(ii)the amount of every payment received by the money-lender in respect of the loan, and the date of such payment;
(b)give to the debtor or his agent a receipt for every amount paid by him, duly signed and, if necessary, stamped at the time of such payment;
(c)on requisition in writing made by the debtor furnish to him, or if he so requires, to any person mentioned by him in that behalf in his requisition a statement of account signed by himself or his agent, showing the particulars referred to in clause (a) and also the amount which remains outstanding on account of the principal and of interest and charge such fee therefor as the Government may prescribe:
Provided that no such statement shall be required to be furnished to a debtor, if he is supplied by the money-lender with a pass-book in the prescribed form containing an up-to-date account of the money-lenders transactions with the debtor; and (d) submit such returns relating to the loans advanced by him to the Inspector concerned, in such form and at such times as may be prescribed.
(2)All records or entries made in the books, accounts and documents referred to in sub-section (1) shall be in such language as may be prescribed in respect of any area.
(3)A debtor to whom a statement of account has been furnished under clause (c) of sub-section (1) and who fails to object to the correctness of the account shall not, by such failure alone, be deemed to have admitted the correctness of such account.
(4)In the receipt to be given under clause (b) of sub-section (1) or in the statement of account to be furnished under clause (c) of that sub-section, the figures shall be entered only in Arabic numerals.
(5)In any suit or proceeding relating to a loan, if the Court finds that a money-lender has not maintained an account as required by clause (a) of subsection (1), he shall not be allowed his costs.
(6)If any money-lender fails to give the debtor or his agent a receipt as required by clause (b) of sub-section (1) or to furnish on a requisition made under clause (c) of that sub-section a statement of account as required therein within one month after such requisition has been made, he shall not be entitled to any interest for the period of his default.
(7)Notwithstanding any agreement between the parties or any law for the time being in force, when a statement is furnished to a debtor under this section on any day during a month, the interest due shall be calculated as payable for the entire month irrespective of the fact that such statement is furnished on any such day.