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 Madhya Pradesh - Section

Section 4 in The M.P. Goldsmith Rehabilitation (Loans) Rules, 1963

4. Sanctioning authorities.

- Subject to the provisions of these rules, a loan for any sum-
(a)not exceeding Rs. 1500/- may be granted by the Collector on execution of a personal bond, and
(b)loan exceeding Rs. 1500/- but not exceeding Rs. 3000/- may be granted by the Collector on a solvent surety being furnished by the recipient.