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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(2) in Maharashtra Money-Lending (Regulation) Act, 2014

(2)The application shall be in writing and shall be signed,-
(a)
(i)if the application is made by an individual, by the individual;
(ii)if the application is made on behalf of an undivided Hindu family, by the manager of such family ;
(iii)if the application is made by a company or unincorporated body, by the managing director or any other person having control of its principal place of business;
(b)by an agent authorized in this behalf by a power of attorney by the individual money-lender himself, or the family or the company or the unincorporated body, as the case may be.