State of Madhya Pradesh - Act
MoneyLenders Accounts Rules
MADHYA PRADESH
India
India
MoneyLenders Accounts Rules
Rule MONEYLENDERS-ACCOUNTS-RULES of 1935
- Published on 1 April 1935
- Commenced on 1 April 1935
- [This is the version of this document from 1 April 1935.]
- [Note: The original publication document is not available and this content could not be verified.]
1.
These rules may be called the Moneylenders Accounts Rules.2.
They shall come into force on the 1st April, 1935.3.
In these rules, unless there is anything repugnant in the subject or context, "the Act" means the Central Provinces Moneylenders Act, 1934.4.
The statement of accounts prescribed in clause (b) of sub-section (1) of Section 3 of the Act shall be furnished to the debtor in the court language of the district, in the form shown in the schedule hereto annexed.Note : Government does not assume any responsibility for supplying to creditors the forms they may require and each creditor should make his own arrangements for obtaining such forms as he may require to enable him to send the statement of accounts to his debtors in due time.5.
The numerals to be used for the purpose of making entries in the statement shall be the same as those ordinarily used with the particular language employed.6.
The name and address of the debtor, and, in the case of joint-debtors. of each joint-debtor, shall be entered at the head of the account maintained by the creditor in accordance with sub-section (1) of Section 3 of the Act.7.
In column 1 of the account will be shown so far as is possible the exact date on which the transaction took place.8.
The rate of interest as agreed on by the parties for each advance, whether in cash or kind, shall be shown in words in the column provided for the purpose in the form prescribed.9.
The value of repayments in kind and the amount appropriated from all repayments to principal and interest separately shall be shown in the column provided in the prescribed form on the date on which the transaction actually took place.10.
The statement shall be sent to the debtor within one month of the date or time specified below according to the area in which he resides :| Area | Date or time | |
| Diwali | Vaishak Badi 30 | |
| Nagpur Civil District | (for cash accounts) | (for grain accounts) |
| Wardha Civil District | do | do |
| Jabbulpore Civil District | do | do |
| Hoshangabad Civil District | do | do |
| Chhindwara Civil District | do | do |
| Nimar Civil District | do | do |
| Raipur Civil District | do | do |
| East Berar Civil District | do | do |
| West Berar Civil District | do | do |
11.
Every statement shall be prepared and maintained in duplicate; one copy shall be retained by the creditor and one copy sent to the debtor in accordance with Rule 10 and in the manner hereinafter prescribed.12.
Entries in the statement relating to the amount and date of the loan, and the rate of interest, of the appropriation of repayments etc. shall tally with the entries made in the accounts maintained by the creditor in accordance with the provisions of this Act.13.
14.
Certified copies of the entries in the account shall be admissible in evidence for any purpose in the same manner and to the extent as the original entries, only when they bear a certificate dated and countersigned by some person who has examined and compared the copy with the original, to the effect that "the copy is a true copy of the account as maintained by the creditor and communicated to the debtor under the provisions of the Act.The Schedule above referred toLoan Account of...........................son of.............................................................Caste.....................................residence..........................................................Opening balance (if any).....................................................................................Principal........................................................................Interest.........................................................................| JAMA | ||||||
| Date | Particulars of repayment whether cash or kind, inwords | Payment in figures | Appropriation | Remarks | ||
| Cash | Kind (number and weight) | Principal | Interest | |||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |
| NAMA | ||||||
| Date | Particulars of advance in words whether cash orkind | Advance in figures | Rate of interest | Amount of interest charged | Remarks | |
| Cash | Kind (number and weight) | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |