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]

NCT Delhi - Section

Section 9 in The Punjab Registration of Money-Lenders Rules, 1939

9.

(1)Applications for the grant of renewal of licences shall be made to the Collector mentioned in Rule 2 above in form C annexed.
(2)The provisions of Rule 3 above in regard to verification and to the payment of court fee shall be equally applicable to applications for the grant or renewal of licences under the proceeding sub-rule.
(3)In the case of a firm any adult member or the guardian of a minor member, may make an application for a licence on behalf of the firm.