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 Tamilnadu - Section

Section 20C in Tamil Nadu Money-Lenders Act, 1957

20C. Re-opening of transaction.

- Notwithstanding anything contained in any law for the time being in force, the Court shall, in any suit to which this Act applies, whether heard ex parte or otherwise, -
(a)re-open any transaction, or any account already taken between the parties;
(b)taken an account between the parties;
(c)reduce the amount charged to the debtor in respect of any excessive interest;
(d)if on taking accounts, it is found that the money-lender has received more than what is due to him, pass a decree in favour of the debtor in respect of such excess amount:
Provided that in the exercise of these powers, the Court shall not -
(i)re-open any adjustment or agreement purporting to close previous dealings and to create new obligations which has been entered into by the parties or any person through whom they claim at a date more than six years prior to the date of the suit;
(ii)do anything which affects any decree of a Court. Explanation. - For the purpose of this section, "excessive interest" means interest charged at a rate higher than that fixed by the Government under subsection (1) of section 7.