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 Telangana - Section

Section 32 in Telangana Pawn Brokers Act, 2002

32. Contracts not to be void on account of offences but interest and costs not to be allowed in certain cases.

- Where a Pawn Broker is guilty of an offence other than an offence of carrying in business of Pawn Broking without a licence punishable under this Act, any contract made by him, in relation to his business of Pawn Broking, shall not be void by reason only of that offence, nor shall he by reason only of that offence, loose his lien on or right to the pledge or to the loan and the interest and other charges, if any, payable in respect thereof:Provided that if a Pawn Broker fails to deliver to the Pawner a pawn-ticket as required by section 8 or fails to give to the pawner or his agent a receipt as required by clause (c) of sub-section (1) of section 11 or to furnish on a requisition made under clause (d) of that sub-section, a statement of account as required therein within one month after such requisition has been made, the Pawn Broker shall not be entitled to any interest for the period of his default:Provided further that if in any suit or proceeding relating to a loan, the Court finds that a Pawn Broker has not maintained accounts as required by clause (a) or clause (b) of sub-section (1) of section 11, he shall not be allowed his costs.