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 Rajasthan - Subsection

Section 6(2) in Rajasthan Agricultural Loans Act, 1956

(2)subject as aforesaid—
(a)every loan granted under this Act i.Jr the purchase of seed or manure shall ordinarily be repayable in full immediately after the harvest for which the loan is granted;
(b)every loan for the purchase of fodder. shall be repayable in two instalments.