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 2] [Entire Act]

State of Bihar - Subsection

Section 2(e) in The Bihar Displaced Persons (Rehabilitation Loans) Act, 1953

(e)"loan" means a loan granted under the provisions of this Act, in cash or in kind, and shall include any sum referred to in sub-section (4) of Section 4;