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 8] [Entire Act]

State of Himachal Pradesh - Subsection

Section 8(3) in The Himachal Pradesh Debt Reduction Act, 1976

(3)The total amount due by the debtor as interest and principal shall not in any case, exceed -
(a)in respect of a loan advanced before the commencement of this Act, twice the amount of the principal less any amount already received by the creditor in excess of the amount due under sub-section (2);
(b)in respect of a loan advanced after the commencement of this Act, twice the amount of principal less any amount already received by the creditor.