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 6] [Entire Act]

State of Jharkhand - Subsection

Section 6(2) in Jharkhand Private Money Lending (Prohibition) Act, 2016

(2)offence under section (4) shall be cognizable, non-bailable and non-compoundable: