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 Andhra Pradesh - Section

Section 24 in Andhra Pradesh Pawn Brokers Act, 2002

24. Pawn-broker advancing smaller amount or receiving higher interest than that specified in the accounts to be punishable.

(1)Any Pawn Broker, who actually advances an amount less than that shown in pawn-ticket or in his accounts or registers or who takes or receives interest or any other charge at a rate higher than that shown in the pawnticket or in his accounts or registers or allowed under this Act, shall be punished with imprisonment for a term which shall not be less than one year but which may extend to three years and with fine which may extend to rupees fifty thousand.
(2)If a Pawn Broker is convicted of offence under sub-section (1) after haring been previously convicted of such offence, the court convicting him may order his licence as a Pawn Broker to be cancelled.