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 The Rajasthan Money-Lenders Act, 1963

(2)Such application shall contain the following particulars, name-
(a)the name in which such money-lender intends to carry on business and the name of the person proposed to be responsible for the management of the-business;
(b)if the application is by or on behalf of-
(i)an individual, the name and address of such individual;
(ii)an undivided Hindu family, the names and addresses of the manager and the adult co-parceners of such family;
(iii)a company, the names and addresses of the directors, manager or principal officer managing it;
(iv)an un-incorporated body of individuals, the names and addresses of such individuals;
(c)the area and the place or principal place of the business of money-lending in the State;
(d)the name of any other place in the State where the business of money-lending is carried on or intended to be carried on:
(e)whether the person signing the application has himself, or any of the adult coparceners of an undivided Hindu family or any director, manager or principal officer of the company or any member of the un-incorporated body on behalf of which such application has been made, as the case may be, has carried on the business of money-lending in the State in the year ending on the 31st day of March immediately preceding the date of the application either individually or in partnership or jointly with any other coparcener or any other person and whether in the same or any other name;
(f)the total amount of the capital which such person intends to invest in the business of money-lending in the years for which the application has been made;
(g)if the places at which the business of money-lending is to be carried on are more than one, the names of persons who shall be in charge of the management of the business at each such place;
(h)such other particulars as may be prescribed.