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 18] [Entire Act]

State of Haryana - Subsection

Section 18(1) in Haryana Chit Funds Rules, 2018

(1)
(a)Security deposited in cashless mode in an approved bank shall be in the name of Registrar under sub clause (i) of clause (a) of sub-section (1) of section 20, the receipt issued by the approved bank mentioned in the chit agreement shall be delivered to the Registrar.
(b)In case of bank guarantee from an approved bank under sub-clause (ii) of clause (a) of sub-section (1) of section 20, the said bank guarantee shall be delivered to the Registrar.