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 19] [Entire Act]

State of Gujarat - Subsection

Section 19(4) in The Bombay Money Lenders Act, 1946

(4)For the purposes of this section "year" means the year for which the accounts of the money-lender are ordinarily maintained in his own books.